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 354] [Entire Act]

State of Madhya Pradesh - Subsection

Section 354(8) in M.P. Civil Court Rules, 1961

(8)In records of miscellaneous non-judicial cases shall be destroyed at the end of three years from the date on which the cases were disposed of.Section III-Records Of Courts Of Small Causes