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 0] [Section 30(2)] [Section 30] [Entire Act] State of Chattisgarh - Subsection Section 30(2)(a) in High Court of Chhattisgarh Rules, 2005 (a)when it involves a substantial question of law as to the interpretation of the Constitution or any statutory enactment