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] [Entire Act]

State of Madhya Pradesh - Section

Section 24 in The M.P. Nagariya Sthawar Sampatti Kar Niyam, 1964

24. Court fee stamps to be punched.

- All court fee stamps affixed to the memorandum of appeal or application for revision shall be punched immediately in presence of the authority concerned.