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 106] [Entire Act]

State of Rajasthan - Subsection

Section 106(3) in The General Rules (Civil), 1986

(3)where the sendee has been effected by affixation under Order V, Rule 17, a declaration by such court whether the service is sufficient or not.