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 140] [Entire Act]

State of Madhya Pradesh - Subsection

Section 140(5) in The M.P. Municipal Accounts Rules, 1971

(5)The amount of earnest money which must accompany each sealed tender.