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 1] [Entire Act]

State of Puducherry - Section

Section 12 in Pondicherry (Administration) Act, 1962

12. Power of High Court to make rules.

- The High Court may, from time to time, make rules, consistent with this Act, to provide for all or any of the following matters, namely:-
(a)the translation of any papers filed in the High Court and the preparation of paper books for hearing all appeals and the copying, typing or printing of any such papers or translation and the recovery from the persons at whose instance or on whose behalf papers are filed of the expenses thereby incurred;
(b)the court-fees payable for instituting proceedings in the High Court, the fees to be charged for processes issued by the High Court or by any officer of the court and the amount payable in any proceeding in the High Court in respect of fees of the advocate of any party to such proceedings;
(c)the procedure to be followed in the High Court;
(d)the approval, admission, enrolment, removal and suspension of advocates from Pondicherry.