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] [Entire Act]

State of Madhya Pradesh - Section

Section 51 in The M.P. Madhyastham Adhikaran Regulations, 1985

51. Rejection of petition.

- The petition shall be rejected in the following cases :-
(a)where it does not disclose a cause of action;
(b)where the relief claimed is undervalued, and the petitioner, on being required by the Tribunal to correct the valuation within a time to be fixed by the Tribunal, fails to do so;
(c)where the relief claimed is properly valued, but the reference is insufficiently stamped and the petitioner on being required to pay requisite court-fee within a time to be fixed by the Tribunal, fails to do so;
(d)where the reference appears from the statement in the petition to be barred by any law.