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 1] [Section 20] [Entire Act]

State of Madhya Pradesh - Subsection

Section 20(2) in The M.P. Agricultural Warehouse Act, 1947

(2)The warehouseman shall not be responsible for any shortage caused to produce stored in his warehouse by driage or other causes beyond his control.