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 12(2)] [Section 12] [Entire Act] State of Madhya Pradesh - Subsection Section 12(2)(b) in The M.P. Kashtha Chiran (Viniyaman) Adhiniyam, 1984 (b)an opportunity of making a representation in writing within such reasonable time as may be specified in the notice against the grounds for confiscation; and