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 Gujarat - Section

Section 356 in Gujarat High Court Rules, 1993

356. When a case becomes ready.

- Unless otherwise ordered by the Court, a case shall not be considered as ready until the expiry of a week from the date of notification of the receipt of the Record.