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(ii) in The Code of Civil Procedure (Madhya Pradesh Amendment) Act, 1984

(ii)the order, if allowed to stand, would occasion a failure of justice or cause irreparable injury to the party against whom it was made.