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 7(8)] [Section 7] [Entire Act] State of Madhya Pradesh - Subsection Section 7(8)(c) in The M.P. Housing Board Regulations, 1977 (c)Any other loss not caused by negligence or inefficiency. - Recovery of actual loss.