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 17(2)] [Section 17] [Entire Act] State of Jammu-Kashmir - Subsection Section 17(2)(a) in The Jammu and Kashmir Contempt of Courts Act, 1997 (a)in the case of proceedings commenced on a motion by a copy of the motion as also copies of the affidavits, if any, on which such motion is founded ; and