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(e) in The M.P. Co-Operative Tribunal Regulations, 2000

(e)"Party" means, appellant or the applicant and include his Advocate or any other agent on his behalf and further include the respondent or non-applicant and his/their agent.