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 Jharkhand - Section

Section 215 in Criminal Court Rules of the High Court of Judicature at Patna

215.

A case is regarded as coming on the file of the receiving Court from the date of commitment, reference, or order of transfer.Date of Submission of Periodical Returns