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 466(5)] [Section 466] [Entire Act]

State of Madhya Pradesh - Subsection

Section 466(5)(a) in M.P. Civil Court Rules, 1961

(a)All applications for vouchers must be sent to the Nazir (or Naib-Nazir, as the case may be) on the day of receipt.