Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 144] [Section 35] [Entire Act] Union of India - Subsection Section 35(2) in The Code of Civil Procedure, 1908 (2)Where the Court directs that any costs shall not follow the event, the Court shall state its reasons in writing.[* * *]