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 9 in The M.P. Krishi Upaj Mandi (Method of Service of Notice and Document) Rules, 2000

9. Notice not to be invalid.

- No notice or other document shall be invalid for defect or form.