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 32] [Entire Act]

State of Madhya Pradesh - Subsection

Section 32(2) in M.P. Minor Mineral Rules, 1996

(2)The lessee can transport including inter state movement or export the rough blocks within the first year of the quarry-lease, the quantity as may be permitted by the State Government.