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 2(2)] [Section 2] [Entire Act] State of Madhya Pradesh - Subsection Section 2(2)(b) in The Bhopal Debt Redemption Act, 1955 (b)he is a Muafidar and the relinquishment of the land revenue to the extent of more than rupees five hundred has been made in his favour; or