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 1] [Entire Act]

State of Madhya Pradesh - Subsection

Section 1(m) in High Court Rules and Orders In M.P.

(m)any other application which is made in any matter within the jurisdiction of a Judge sitting alone and which is not otherwise expressly provided for.