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 31] [Entire Act]

State of Madhya Pradesh - Subsection

Section 31(3) in The Central Provinces Debt Conciliation Rules, 1933

(3)Cases which have resulted in agreement.......... 3 years after payment of the last instalment or 3 years after the issue of certificate by the Deputy Commissioner under Section 13 (2) of the Act.]