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 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(3) in The M.P. Lok Vaniki Adhiniyam, 2001

(3)Where the felling of trees in revenue or private tree-clad areas adjacent to Government Forest is permitted under the approved management plan, the competent authority shall prescribe necessary safeguards to protect Government forests from illicit felling.