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 7(2)] [Section 7] [Entire Act] State of Madhya Pradesh - Subsection Section 7(2)(b) in The M.P. Van Upaj Ke Kararon Ka Punrikshan Adhiniyam, 1987 (b)the principles on which, the manner in which and the authority by which, the market value shall be determined for the purposes of Section 4;