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 218] [Entire Act]

State of Rajasthan - Subsection

Section 218(5) in The General Rules (Civil), 1986

(5)whether a photostat copy is required.Note.-Copies of the typewritten judgment, orders and statements shall where it is practicable so to do be made available to the parties immediately.