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 32(2)] [Section 32] [Entire Act] State of Madhya Bharat - Subsection Section 32(2)(d) in The Madhya Bharat Agricultural Debtor's Relief Act, 1956 (d)debts due to Government, local authorities and other bodies including co-operative societies, and recoverable as arrears of land revenue,