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 16(1)] [Section 16] [Entire Act]

State of Madhya Pradesh - Subsection

Section 16(1)(v) in High Court Rules and Orders In M.P.

(v)for re-admission or restoration of an appeal or application dismissed for default of appearance or for non-payment of process fee or paper-book costs.