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 29(2)] [Section 29] [Entire Act]

State of Madhya Pradesh - Subsection

Section 29(2)(g) in The M.P. Madhyastham Adhikaran Adhiniyam, 1983

(g)the fees payable in connection with reference application and affidavits, vakalatnama, and on documents, applications or for preparation of certified copies of award, interim award, order, opinion, certificate and record of proceedings before the Tribunal or Bench thereof, and the manner of paying such fees;
(gg)[ the fee payable to Advocates under Section 27-A;] [Inserted by M.P. Act No. 9 of 1990 (w.e.f. 24-4-1990).]