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 Andhra Pradesh - Section

Section 12 in High Court of Andhra Pradesh Family Courts (Court) Rules, 2005

12. Proof of service of Summons.

- It has to be shown either by way of affidavit or application or other evidence that the notices/summons were served upon the respondents.