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 21] [Entire Act]

State of Madhya Pradesh - Subsection

Section 21(iii) in M.P. Nagar Tatha Gram Nivesh Niyam, 1975

(iii)The rate of interest which debentures would carry shall be such as may be fixed by the State Government.