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 43(1)] [Section 43] [Entire Act] State of Madhya Bharat - Subsection Section 43(1)(ii) in The Madhya Bharat Agricultural Debtor's Relief Act, 1956 (ii)on an award other than an award specified in clause (i)-Re. 1 for every hundred rupees, or part thereof, the amount of the award, subject to a maximum of Rs. 50;