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 41] [Entire Act]

State of Uttar Pradesh - Subsection

Section 41(2) in U.P. E-Court Fees Rules, 2016

(2)The Central Record-keeping Agency shall, however be given an opportunity of being heard before taking a decision under sub-rule (1).