Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 31st] [Entire Act] State of Madhya Pradesh - Subsection Section 31st(iv) in The M.P. Janpad Panchayats (Accounts) Rules, 1999 (iv)The following items of receipts and payments shall not be included in the Income & Expenditure Account:-