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 14(3)] [Section 14] [Entire Act] State of Madhya Pradesh - Subsection Section 14(3)(b) in The M.P. Municipality (Determination of Annual Letting Value of Building/Lands) Rules, 1997 (b)On the basis of use-(i)Buildings/lands for the purpose of commercial or industrial;(ii)Buildings/lands for the purpose of residential;