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 41] [Entire Act]

State of Madhya Pradesh - Subsection

Section 41(4) in The M.P. Madhyastham Adhikaran Regulations, 1985

(4)A separate application is necessary for each reference case from which a copy is sought, but copies of any number of documents from one record can be asked for the single application.