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 15] [Entire Act]

State of Madhya Pradesh - Subsection

Section 15(v) in The Rules for the Destruction of Judicial Records, 1953

(v)No note whatever need be made of the destruction of Part B of a record. Such destruction will be presumed to have been effected in accordance with rule 14 above.