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 4 in Rules under the M.P. Ceiling on Agricultural Holdings Act, 1960

4. Contents of order.

- Every order under the Act shall be in writing and contain a concise statement of the case, the points for decision, the decision thereon and the reasons for such decision.