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 22] [Entire Act]

State of Chattisgarh - Subsection

Section 22(iv) in High Court of Chhattisgarh Rules, 2005

(iv)An appeal under Section 173 of the M.V. Act 1988, the value of which does not exceed Rs. 3,00,000/- (Rs. Three lacs only).