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 35(2)] [Section 35] [Entire Act] State of Madhya Pradesh - Subsection Section 35(2)(viii) in The M.P. Nagariya Sthawar Sampatti Kar Adhiniyam, 1964 (viii)the procedure to be followed in all proceedings including proceedings in respect of escaped assessment under this Act;