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] [Entire Act]

State of Madhya Pradesh - Section

Section 526 in M.P. Civil Court Rules, 1961

526.

In cases which are undefended the fee shall be one-half of the amount calculated according to the scale in Rule 523 [subject to minimum of Rs. 50 in the High Court and subordinate Courts and Rs. 25 in Small Cause Cases.] [Substituted by Notification No. A/1866-1-14-1-38-IV-A, dated 25-3-1996, Published in M.P. Rajpatra, Part I, dated 19-1-1996.]