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 19] [Entire Act]

State of Madhya Pradesh - Subsection

Section 19(xxi) in The Courts Fees Act, 1870

(xxi)Petition of appeal against the Chaukidari assessment under Act No. 20 of 1856, or against any municipal tax.