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 208(3)] [Section 208] [Entire Act]

State of Jharkhand - Subsection

Section 208(3)(f) in Civil Court Rules of the High Court of Judicature at Patna

(f)the date (which shall not be less than one month from the date of the service of the notice) before which compliance with the requirements of the notice is asked for.