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 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(10) in The M.P. Vanijyik Kar Niyam, 1995

(10)Every licence granted under this rule shall-
(a)be deemed to have been issued personally to the licensee and shall not be transferable; and
(b)expire immediately after the last day of the year in respect of which it is granted.