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 18] [Entire Act]

State of Gujarat - Subsection

Section 18(3) in The Mamlatdars' Courts Act, 1906

(3)Procedure in case of death of Party.- In case of the death of any party, while the suit is pending;
(i)if application is made within one months of such death, the Mamlatdar shall determine summarily who is the legal representative of the deceased party and shall enter on the record the name of such representative;
(ii)if no such application is made, the suit shall abate.