Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 436] [Entire Act] State of Madhya Pradesh - Subsection Section 436(6) in Rules Under the Court-Fees Act, 1870 (6)It shall be the duty of record-keeper of the Court or office to report to the officer to whom he may be immediately subordinate, every case in which he finds-