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 3(7)] [Section 3] [Entire Act] State of Madhya Pradesh - Subsection Section 3(7)(iv) in The M.P. Distillery Rules, 1995 (iv)No objection certificate from the Chief Inspector of Factories under the Factories Act, 1948 (LXIII of 1948);