Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 61(2)] [Section 61] [Entire Act] Union of India - Subsection Section 61(2)(iv) in The Madhya Pradesh Reorganisation Act, 2000 (iv)assessment and apportionment of financial support, if any, provided by the existing State of Madhya Pradesh for meeting fixed charges.