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 208(3)] [Section 208] [Entire Act] State of Bihar - Subsection Section 208(3)(f) in Civil Court Rules of the High Court of Judicature at Patna (f)the date (which shall not be less than one month from the date of the service of the notice) before which compliance with the requirements of the notice is asked for.