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 Jammu-Kashmir - Subsection

Section 2(15) in The Code of Civil Procedure, Svt. 1977 (1920 A.D.)

(15)"pleader" means any person entitled to appear and plead for another in Court, and includes an advocate, a vakil and [any attorney of the High Court] [Inserted by Notification 3-L/85. Published in the Govt. Gazette dated 8th Bhadon, 1985.].