Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 13(3)] [Section 13] [Entire Act] State of Madhya Pradesh - Subsection Section 13(3)(a) in The M.P. Co-Operative Tribunal Regulations, 2000 (a)If the authority from whose order the appeal or application is preferred has refused to admit evidence which ought to have been admitted; or