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]

State of Madhya Pradesh - Section

Section 279 in M.P. Civil Court Rules, 1961

279.

The attention of the Courts is drawn to Order XLI, Rule 1 (1) Civil Procedure Code, which lays down that every memorandum of appeal shall be accompanied by a copy of the decree appealed from. The presentation of memorandum which is not so accompanied is not, therefore, a valid presentation.