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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(2) in Rajasthan Vexatious Litigation (Prevention) Act, 2015

(2)While dismissing the proceedings under sub-Section (1), the court shall also direct such vexatious litigant to pay costs.