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(1) in High Court of Madhya Pradesh Rules, 2008

(1)Every memorandum, petition or application to initiate a main case shall state clearly-
(a)
(i)the name of the Judge and designation of the Court;
(ii)date of the impugned judgement/order; and
(iii)case number in which such judgement/order was passed by the original and/or Appellate Court,
(b)facts of the case in brief;
(c)grounds, numbered serially; and
(d)relief prayed for.