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] [Entire Act]

State of Madhya Pradesh - Section

Section 181 in The M.P. Municipal Accounts Rules, 1971

181.

When a connection is temporarily cut off a note to this effect shall be made in the demand and collection register but no entry need be made in the house connection register.