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 61(4)] [Section 61] [Entire Act] State of Madhya Pradesh - Subsection Section 61(4)(d) in The M.P. Vanijyik Kar Adhiniyam, 1994 (d)where the order appealed against has been passed under Section 28 and a penalty has been imposed under the said Section, fifty percent of such balance; and