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 137] [Entire Act] State of Chattisgarh - Subsection Section 137(3) in High Court of Chhattisgarh Rules, 2005 (3)All applications filed in the main case will be registered as interlocutory applications and shall be given a separate number subject to the law relating to payment of Court fee.