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 23] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 23(2) in The Code of Civil Procedure, Svt. 1977 (1920 A.D.)

(2)Where such Courts are subordinate to different appellate Courts, the application shall be made to the High Court.