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 Jammu-Kashmir - Section

Section 127 in Jammu and Kashmir Panchayati Raj Rules, 1996

127. Summons by whom served.

- Summons shall ordinarily be caused to be served by a Chowkidar of the Panchayat area provided that the Panchayati Adalat may cause it to be served by any other person.