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] [Entire Act]

State of Rajasthan - Section

Section 21 in Special Marriage (High Court) Rules, 1955

21. Order as to costs.

- The award of costs shall be within discretion of the Court and the Court shall make an order about the same while passing the decree.