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 85(2)] [Section 85] [Entire Act] State of Madhya Pradesh - Subsection Section 85(2)(xi) in The M.P. Nagar Tatha Gram Nivesh Adhiniyam, 1973 (xi)the time within which, the manner in which and the documents together with which a notice shall be served under Section 34 (i);