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 21 in M.P. Civil Court Rules, 1961

21.

(1)Every affidavit to be used in a Court of Justice shall be entitled "In the Court of........" naming such Court.
(2)If there be a cause in Court, the affidavit in support of, or in opposition to, an application respecting it must also be entitled in the cause.
(3)If there be no cause in Court, the affidavit shall be entitled "In the matter of the petition of........".