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 58(3)] [Section 58] [Entire Act] State of Manipur - Subsection Section 58(3)(c) in The Chit Fund (Manipur) Rules, 1994 (c)set forth concisely and under distinct heads the grounds of objections to the order appealed against with a memorandum of evidence;