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] [Entire Act]

State of Bihar - Subsection

Section 3(vi) in Contempt of Courts (Patna High Court) Rules

(vi)No court-fee shall be payable on the petition, and on any document filed in the proceeding.