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 21 in The M.P. Madhyastham Adhikaran Regulations, 1985

21. Appearance of parties and consequence of non-appearance.

- Provisions of Rules 1 to 14 of Order IX of the Civil Procedure Code, shall be applicable to the proceedings before the Tribunal with modifications as may be necessary for the purpose.