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 25] [Entire Act]

State of Madhya Pradesh - Subsection

Section 25(e) in The M.P. Rajmarg Adhiniyam, 2004

(e)if the objection be to the amount of compensation, the grounds on which the amount of compensation was determined.