Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 22] [Entire Act]

State of Madhya Pradesh - Subsection

Section 22(6) in The M.P. Municipal Accounts Rules, 1971

(6)Receipt books ordinarily required for use for a period of not more than a week shall be stamped at a time.