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 441F(2)] [Section 441F] [Entire Act]

State of Madhya Pradesh - Subsection

Section 441F(2)(b) in The M.P. Municipal Corporation Act, 1956

(b)that the Court has exercised jurisdiction not vested in it by law or has failed to exercise jurisdiction vested in it by, law, but subject to such orders as the High Court may pass thereon, such decision shall be final.