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 2] [Section 15] [Entire Act]

Union of India - Subsection

Section 15(3) in Bengal, Agra And Assam Civil Courts Act, 1887

(3)A judicial act done by a Civil Court on a day specified in the list shall not be invalid by reason only of its having been done on that day.