Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 30(4)] [Section 30] [Entire Act] State of Madhya Pradesh - Subsection Section 30(4)(a) in The M.P. Reorganisation Act, 2000 (a)before the appointed day, in any proceedings transferred to the High Court of Chhattisgarh by virtue of sub-section (2); or