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 6] [Entire Act]

State of Madhya Pradesh - Subsection

Section 6(ii) in Madhya Bharat Famine (Suspension of Proceedings) Act, 1953

(ii)no instalment shall be deemed to have fallen due during the prescribed period;