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 64] [Entire Act]

State of Chattisgarh - Subsection

Section 64(2) in High Court of Chhattisgarh Rules, 2005

(2)After the Public Interest Litigation has been entertained and an amicus curiae has been "appointed" the Court shall be approached for all further actions through the amicus curiae only.