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 18] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 18(3) in The Civil Courts Act, 1977

(3)The High Court may, with the previous sanction of [the Government] [Substituted by Act XIV of 2002 for 'His Highness'. (For earlier amendments see Act, X of 1996, Act XI of 2000.], make rules as to the qualifications of persons to be appointed Munsiffs.