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 124] [Entire Act]

State of Madhya Pradesh - Subsection

Section 124(4) in The M.P. Land Revenue Code, 1959

(4)Every holder of land shall be responsible for the maintenance and repair of the permanent boundary marks erected thereon.]