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 9] [Entire Act]

State of Madhya Pradesh - Subsection

Section 9(c) in The M.P. Krishi Upaj Mandi (State Marketing Development Fund) Rules, 2000

(c)Loan shall be given for the works mentioned in Para (b) above, on the basis of demarcation for Market yard development construction and estimate/project report/master plan prepared by the Executive Engineer of the Board and recommended by him.