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 4(12)] [Section 4] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4(12)(b) in M.P. Vat Rules, 2006

(b)The Chairman shall be competent to transfer a pending case/proceeding from one Bench to another Bench.