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 464] [Entire Act]

State of Jharkhand - Subsection

Section 464(4) in Civil Court Rules of the High Court of Judicature at Patna

(4)in rent suits, a question regarding the award or amount of damages.Note. - Such cases should be shown as disposed of on confession or compromise as the case may be.