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 3] [Entire Act]

State of Rajasthan - Subsection

Section 3(4) in The Rajasthan High Court Ordinance 1949

(4)Every appointment of the Chief Justice or other Judges shall be by a warrant under the hand and seal of the Rajpramukh.