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] [Section 212] [Entire Act]

State of Bihar - Subsection

Section 212(16) in Civil Court Rules of the High Court of Judicature at Patna

(16)Respondent wife's petition. - Unless, otherwise directed where a wife's petition alleges adultery with a woman named and contains a claim for costs against her, she shall be made a respondent in the case.