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 12] [Entire Act]

State of Madhya Pradesh - Subsection

Section 12(2) in The M.P. Resettlement of Displaced Landholders (Land Acquisition) Rules, 1961

(2)Every order passed under sub-rule (1) shall be final and binding on the displaced landholder concerned.