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 8] [Entire Act]

State of Madhya Pradesh - Subsection

Section 8(9) in The M.P. Consumer Protection Rules, 1987

(9)Order of the State Commission on appeal shall be signed and dated by the members of the State Commission constituting the Bench and shall be communicated, to the parties free of charge.