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 16] [Entire Act]

State of Madhya Pradesh - Subsection

Section 16(2) in The M.P. Co-Operative Tribunal Regulations, 2000

(2)An application for adjournment shall be presented with an affidavit by the party or a person, who is well acquainted with the facts of the case.