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 64(1)] [Section 64] [Entire Act] State of Madhya Pradesh - Subsection Section 64(1)(b) in The M.P. Excise Act, 1915 (b)any loss that may accrue when, in consequence of default, a grant has been taken under management by the Collector, or has been resold by him, and