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 10] [Entire Act]

State of Rajasthan - Subsection

Section 10(1) in The Rajasthan High Court Ordinance 1949

(1)The High Court shall sit at Jodhpur and such other place or places if any, as the Rajpramukh may from time to time appoint either permanently or for a specified period.