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 76(1)] [Section 76] [Entire Act]

State of Madhya Pradesh - Subsection

Section 76(1)(f) in The M.P. Vanijyik Kar Niyam, 1995

(f)specify the grounds on which appeal or revision preferred without any argument or narration and numbered consecutively;