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 35] [Entire Act]

State of Rajasthan - Subsection

Section 35(h) in Rules of the High Court of Judicature for Rajasthan, 1952

(h)signature of the Oath Commissioner and remarks, if any The Chief Justice may from time to time fix the number of registers to be maintained and add to. or alter the particulars required to be entered therein.