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 9(1)] [Section 9] [Entire Act]

State of Uttar Pradesh - Subsection

Section 9(1)(h) in U.P. E-Court Fees Rules, 2016

(h)It shall be duty of the Central Record-keeping Agency be mutually agreed upon between, Appointing Authority, Central Record-keeping Agency and the court.