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 155] [Entire Act]

State of Uttar Pradesh - Subsection

Section 155(14) in The General Rules (Civil), 1957

(14)Court copy of certificate of sale.When immovable property is sold in execution of a decree or order, the following papers shall also be placed in File A-1.