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] [Section 39] [Entire Act]

State of Madhya Pradesh - Subsection

Section 39(3) in M.P. Civil Court Rules, 1961

(3)The officer examining the plaint shall refer any plaint which he considers should be returned or rejected for any reason for the orders of the Judge.