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 87 in Civil Court Rules of the High Court of Judicature at Patna

87.

When not employed in serving processes process-servers should be employed in miscellaneous work of the Courts.Note. - No process-server shall be employed in doing clerical work for the office.