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 4O] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4O(5) in M.P. Vat Rules, 2006

(5)The parties shall not be entitled to submit any supplementary paper book, except with the leave of the Bench.