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 37(3)] [Section 37] [Entire Act] State of Madhya Pradesh - Subsection Section 37(3)(iii) in The M.P. Ancient Monuments and Archaeological Sites and Remains Act, 1964 (iii)in the case of a rule made with reference to clause (c) of sub-section (2), with fine which may extend to five hundred rupees.