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 19] [Entire Act]

State of Sikkim - Subsection

Section 19(4) in Sikkim Civil Court Act, 1978

(4)The District Judge shall thereupon dispose of the case himself or transfer the case to any other Court of competent jurisdiction.