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 459] [Entire Act]

State of Jharkhand - Subsection

Section 459(v) in Civil Court Rules of the High Court of Judicature at Patna

(v)Inquiries under Order XXI, Rule 2, on the application of judgement-debtors as to payments or adjustment alleged to have been made.