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 232] [Entire Act]

State of Jharkhand - Subsection

Section 232(i) in Civil Court Rules of the High Court of Judicature at Patna

(i)Where the plaint [or Memorandum of appeal] [Inserted by C.S. No. 18.] has been rejected.