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 42 in The M.P. Co-Operative Tribunal Regulations, 2000

42. Process fees.

- Process fees for issuing notice shall be paid by the appellant or applicant, as the case may be, at the rate of Rs. 2/- per respondent/ non-applicant, as the case may be, in the form of Court fee.