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]

Bhopal State - Section

Section 58 in The Abolition of Jagirs and Land Reforms Rules, 1953 (Bhopal)

58.

Every petition for appeal, revision or review shall be accompanied by a certified copy of the order to which objection is made.