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 62] [Entire Act]

State of Madhya Pradesh - Subsection

Section 62(4) in The M.P. Irrigation Act, 1931

(4)Money collected by a Panchayat under sub-section (3) shall be expended by the Panchayat, subject to the control of the Collector on any work of public utility in the village.