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 50] [Entire Act]

State of Madhya Pradesh - Subsection

Section 50(h) in The M.P. Bhumi Vikas Rules, 1984

(h)if the plot has not been approved as a building site either by Authority or City Improvement Trust/Board or Planning Authority;