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(b) in High Court Rules and Orders In M.P.

(b)[ A first or second appeal from an [appealable] [Inserted by Notification No. 5-1 -9-3-37, Part II, dated 27-6-1978.] order under the Code of Civil Procedure [x x x] [Omitted by Notification No. 5-1 -9-3-37, Part II, dated 27-6-1978.].