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 436] [Entire Act]

State of Madhya Pradesh - Subsection

Section 436(9) in Rules Under the Court-Fees Act, 1870

(9)In every District Court it shall be the duty of the District Judge or the Officer-in-charge of the record-room to make a general inspection of the record-room, not less than once in every six months, and satisfy himself that the orders contained in the above rules are being carried out.