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] [Entire Act]

State of Madhya Pradesh - Section

Section 4 in The M.P. Van Bhumi Shashwat Patta Prati Sanharan Rules, 1974

4.

Every lessee, whose perpetual lease stands revoked, shall file before, the Collector, a statement in respect of the forest land in Form A-.