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 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(xii) in The M.P. Anusuchit Jan Jati Sahukar Viniyam, 1972

(xii)"Principal" means the actual advance made to a debtor whether in cash or kind;