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 4H in M.P. Vat Rules, 2006

4H. Filing of affidavits.

- Where a fact which cannot be borne out by or is contrary to, the record is alleged, it shall be stated clearly and concisely and supported by a duly sworn affidavit.