Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 6] [Entire Act]

State of Madhya Pradesh - Subsection

Section 6(5) in M.P. Minerals (Prevention of Illegal Mining, Transportation and Storage) Rules, 2006

(5)The authorised person or Officer Incharge of the check post shall give a receipt of such mineral or its product and the carrier seized, to the person, from whose possession or control it is seized.