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 4] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4(c) in The M.P. Scheduled Castes (Legal Aid) Rules, 1963

(c)if the Collector is satisfied that the applicant has reasonable grounds to proceed in the matter in respect of which he seeks such aid;