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 19] [Entire Act]

State of Madhya Pradesh - Subsection

Section 19(xviii) in The Courts Fees Act, 1870

(xviii)Complaint of a public servants (as defined in the Indian Penal Code (45 of 1860) a municipal officer, or an officer or servant or a Railway Company.