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 144(1)] [Section 144] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 144(1)(b) in The Code of Civil Procedure, Svt. 1977 (1920 A.D.)

(b)where the decree or order has been set aside by a separate suit, the Court of first instance which passed such decree or order;