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 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(b) in The M.P. Consumer Protection Rules, 1987

(b)'Agent' means a person duly authorised by a party to present any complaint or appeal or reply on its behalf before the State Commission or the District Forum;