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] [Entire Act]

State of Chattisgarh - Section

Section 323 in High Court of Chhattisgarh Rules, 2005

323.

(1)The evidence of each witness shall be taken down and recorded in English or Hindi , as per the convenience of the Court. It shall be in narrative form and not in question-answer form except when so requested specifically by any party with respect to any particular question or answer for a specific requirement.
(2)The statement shall be typed and signed by the witnesses and the Judge.