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 48] [Entire Act]

State of Madhya Pradesh - Subsection

Section 48(ii) in The M.P. Madhyastham Adhikaran Regulations, 1985

(ii)to require any petition/application presented to the Tribunal to be amended in accordance with the Act and the rules before the case is fixed for pre-hearing;