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 52] [Entire Act]

State of Madhya Pradesh - Subsection

Section 52(4) in The M.P. Griha Nirman Mandal Adhiniyam, 1972

(4)If the person concerned does not accept the assessment proposed by the Board, the matter shall be referred to the Collector.