Section 21(3)(e) in The Madhya Pradesh Water Supply Rules
(e)In case where a meter goes out of order or is under repair, the water charges at the discretion of the officer-in-charge of the water works shall be calculated as follows :-(i)On the actual consumption recorded if the meter on test is found to register not more than five per cent show.(ii)On the average or the immediately preceding and succeeding reliable readings.