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 43] [Entire Act]

State of Madhya Pradesh - Subsection

Section 43(3) in High Court of Madhya Pradesh Rules, 2008

(3)the status (whether prosecution, complainant, applicant, accused or non-applicant etc.) of the parties in the Court of first instance.