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 3(8)] [Section 3] [Entire Act] State of Madhya Pradesh - Subsection Section 3(8)(C) in The M.P. Van Upaj other than Timber (Vyapar Viniyaman) Niyam, 1969 (C)The aforesaid loss shall be recoverable as arrears of land revenue.