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 28(6)] [Section 28] [Entire Act] State of Madhya Pradesh - Subsection Section 28(6)(b) in The M.P. Vidyut Sudhar Adhiniyam, 2000 (b)shall take effect from such time, being the earliest practicable lime, as is determined by the order; and