Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 18A] [Entire Act] State of Madhya Pradesh - Subsection Section 18A(2) in The M.P. Motoryan Karadhan Rules, 1991 (2)The memorandum of appeal shall be presented to the Appellate Authority by the appellant or his duly authorised agent personally.