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 29] [Entire Act]

State of Madhya Pradesh - Subsection

Section 29(c) in High Court Rules and Orders In M.P.

(c)One or two copies of the paper-book shall ordinarily be prepared according as the case is heard by a single or Division Bench. These copies will be for the use of the Court:-