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 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(4) in Rajasthan Vexatious Litigation (Prevention) Act, 2015

(4)Application filed under sub-Section (1) shall be heard and decided by a Division Bench of the High Court.