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 4] [Entire Act]

State of Maharashtra - Subsection

Section 4(3) in Maharashtra Settlement of Arrears in Disputes Act, 2016

(3)The applicant shall produce the proof of withdrawal of appeal, if any, as per section 5.