Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 66(2)] [Section 66] [Entire Act] State of Karnataka - Subsection Section 66(2)(a) in Karnataka Court-Fees and Suits Valuation Act, 1958 (a)any suit is dismissed as settled out of Court before any evidence has been recorded on the merits of the claim; or