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 5(6)] [Section 5] [Entire Act] State of Madhya Pradesh - Subsection Section 5(6)(a) in Madhya Pradesh Micro and Small Enterprises Facilitation Council Rules, 2017 (a)if he is of unsound mind and stands so declared by a competent court; or