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 3] [Entire Act]

State of Maharashtra - Subsection

Section 3(ii) in The Mamlatdars' Courts Act, 1906

(ii)the recognized agent of a plaintiff or defendant as defined in section 37 of the [Code of Civil Procedure.] [See now the Code of Civil Procedure, 1908 (Act 5 of 1908).]