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 81] [Entire Act]

State of Madhya Pradesh - Subsection

Section 81(1) in The M.P. Griha Nirman Mandal Adhiniyam, 1972

(1)No Court shall take cognizance of any offence punishable under this Act or any rule or regulation or bye-law made thereunder unless complaint of such offence is made within six months next after the commission thereof.