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] [Entire Act]

State of Chattisgarh - Section

Section 257 in High Court of Chhattisgarh Rules, 2005

257.

Papers in File B shall be retained for one year from the date of judgment and shall then be destroyed unless the Court otherwise directs.III. General Rules