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(7)] [Section 2] [Entire Act] State of Madhya Pradesh - Subsection Section 2(7)(h) in The M.P. Regulation of Uses of Land Act, 1948 (h)the reconstruction of the whole or any part of the external walls of a building or the renewal of the posts of wooden buildings.