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 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(iii) in The M.P. Dowry Prohibition Rules, 2004

(iii)He shall receive complaints for any offence under the Act from any of the parties to a marriage or person aggrieved or any other person or organization;