Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 160] [Entire Act]

State of Madhya Pradesh - Subsection

Section 160(4) in The M.P. Land Revenue Code, 1959

(4)Where an application is made under sub-section (2), the recovery of land revenue from the institution concerned shall be stayed until the decision of the application.