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(1) in Madhya Pradesh Mediation Rules, 2016

(1)The High Court shall impanel only those persons as mediators who have necessary qualifications as indicated in Rule 6 and a list of such mediators empaneled with the mediation centre should be prepared.