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 8] [Entire Act]

State of Madhya Pradesh - Subsection

Section 8(2) in The M.P. Family Court Rules, 2002

(2)A candidate who-
(a)has been a Judge; or
(b)has experience of Counselling in family matters shall, other things being equal, be given preference in the matter of appointment.