Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 144(3)] [Section 144] [Entire Act] State of Rajasthan - Subsection Section 144(3)(a) in The General Rules (Civil), 1986 (a)contested and uncontested suits and cases for succession certificates-probate and fetters of administration and for the revocation of the same.