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 Jharkhand - Section

Section 31 in The Family Courts (Jharkhand High Court) Rules, 2004

31.

A proceeding before the Family Court shall not become invalid by reason only of no-compliance with any of the procedural requirement prescribed herein.Interim Applications