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] [Entire Act]

State of Madhya Pradesh - Section

Section 14 in The M.P. Forest (Contract) Rules, 1927

14. Forest produce to be removed by daylight.

- Except with the special permission of the Divisional Forest Officer, a forest contractor shall not remove any forest produce from the contract area after sun set or before sunrise.