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(7)] [Section 3] [Entire Act]

State of Uttarakhand - Subsection

Section 3(7)(ii) in Uttaranchal Amendments of the Rules of the Court, 1952

(ii)Papers to be preserved for 30 years. - The following papers shall be preserved for 30 years :