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 208(34)] [Section 208] [Entire Act] State of Jharkhand - Subsection Section 208(34)(b) in Civil Court Rules of the High Court of Judicature at Patna (b)Notice to creditors whose claims have been notified but not proved under section 64;