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 45] [Entire Act]

State of Madhya Pradesh - Subsection

Section 45(2) in High Court of Madhya Pradesh Rules, 2008

(2)Every such memorandum, petition or application, shall be accompanied by a certified copy of the impugned judgement or order.