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 14] [Entire Act]

State of Himachal Pradesh - Subsection

Section 14(2) in The Himachal Pradesh Courts Act, 1976

(2)The District Judge may withdrawn any such proceedings taken cognizance of by, or transferred to a Civil Judge and may either-himself dispose of them or transfer them to by other Court under this control competent to disposed of the same.