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 231 in M.P. Civil Court Rules, 1961

231.

Warrants for release should not be despatched by a Court after sunset or, if so despatched should be endorsed with instructions for release as early as possible next morning.