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 Andhra Pradesh - Section

Section 4 in Criminal Rules of Practice and Circular Orders, 1990

4. Judicial Work on Holidays:

- No case shall be tried or heard and no judicial work Formally announced or done on holidays declared by the High Court; except in exceptional circumstances and with the consent of both the parties.