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 431] [Entire Act]

State of Madhya Pradesh - Subsection

Section 431(16) in M.P. Civil Court Rules, 1961

(16)The fee chargeable on an application for the repayment of a fine or of any portion of a fine the refund of which have been ordered by competent authority.