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 34(1)] [Section 34] [Entire Act] State of Madhya Pradesh - Subsection Section 34(1)(f) in The M.P. Prakoshtha Swamitva Adhiniyam, 2000 (f)to impose penalty for delay in or failure to execute instrument as specified in sub-section (1) of Section 15;