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 12] [Entire Act]

State of Rajasthan - Subsection

Section 12(1) in Rajasthan Relief of Agricultural Indebtedness Rules, 1957

(1)Every Debt Relief Court shall maintain the following registers:-
(i)a register of cases instituted under the Act, in Form Ill:
(ii)the registers mentioned in Appendix C to the General Rules (Civil) with the exception of those listed at Sl. nos. 32, 34, 35, 36, 39, 40, 41, 42, 47, 48, 49, 50, 51, 52, 53, 55, 58, 59, 60, 62, 65, 74, 75, 76, 77, 80, 81, 82, 83, 84, 85, 86, 87, 89, 93, 94, 95 and 96 of the said Appendix: and
(iii)such other registers as the State Government may from time to time, direct the court to maintain.