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 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(o) in Jammu and Kashmir Code of Civil Procedure Act, 1977

(o)"pleader" means any person entitled to appear and plead for another in Court, and includes an advocate, a vakil and any attorney of the High Court.