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 6(2)] [Section 6] [Entire Act] State of Madhya Pradesh - Subsection Section 6(2)(e) in Madhya Pradesh Information Technology (Electronic Service Delivery) Rules, 2017 (e)to determine service charges to be charged by the Authorised Service Providers and authorised agents for providing e-services;