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 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(vii) in The Rules for the Destruction of Judicial Records, 1953

(vii)all documents received by the Court during the trial as evidence between the parties including the copies of Civil, Revenue and Municipal Records;