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 57] [Entire Act]

State of Madhya Pradesh - Subsection

Section 57(4) in The M.P. Land Revenue Code, 1959

(4)Where a civil suit has been instituted under sub-section (3) against any order such order shall not be subject to appeal or revision.