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 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(b) in The Rules for the Destruction of Judicial Records, 1953

(b)In cases heard by a Court of Small Causes, Part 'A' shall contain the following papers;