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 21] [Entire Act]

Union of India - Subsection

Section 21(2) in The Madhya Pradesh Reorganisation Act, 2000

(2)The principal seat of High Court of Chhattisgarh shall be at such place as the President may, by notified order, appoint.