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 36(1)] [Section 36] [Entire Act] State of Jammu-Kashmir - Subsection Section 36(1)(c) in The Jammu and Kashmir Homoeopathic Practitioners Act, 2003 (c)be signed by the petitioner and verified in the manner laid dow n in the Code of Civil Procedure, Samvat 1977. for the verification of pleadings: