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 184] [Entire Act]

Union of India - Section

Section 29 in The Code of Civil Procedure, 1908

29. [ Service of foreign summonses

Summonses and other processes issued by-
(a)any Civil or Revenue Court established in any part of India to which the provisions of this Code do not extend, or
(b)any Civil or Revenue Court established or continued by the authority of the Central Government outside India, or
(c)any other Civil or Revenue Court outside India to which the Central Government has, by notification in the Official Gazette, declared the provisions of this section to apply, may be sent to the Courts in the territories to which this Code extends, and served as if they were summonses issued by such Courts.]