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 9] [Entire Act]

State of Madhya Bharat - Subsection

Section 9(1) in The Madhya Bharat Agricultural Debtor's Relief Act, 1956

(1)On receipt of an application under Section 4 the Board shall pass an order fixing a date and place for hearing the application :Provided that if the Board is of opinion that the application is outside its jurisdiction, it shall dismiss the application without fixing any date.