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 57(17)] [Section 57] [Entire Act] State of Madhya Pradesh - Subsection Section 57(17)(i) in The M.P. Vat Act, 2002 (i)"vehicle or carrier" means any means of transportation to carry goods from one place to another place; and