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 213] [Entire Act]

State of Jharkhand - Subsection

Section 213(4) in Civil Court Rules of the High Court of Judicature at Patna

(4)Content of petition. - The petition shall be divided into paragraphs, numbered consecutively and shall contain the name, description and place of residence of the petitioner and the opposite party, a statement in summary form-
(a)of all material facts;
(b)of the facts showing that the court to which the application is presented has jurisdiction to deal with it; and
(c)of the nature of the relief asked for; and shall specify the names, descriptions and places of residence of other persons liable to be affected thereby.