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 59(3)] [Section 59] [Entire Act] State of Jammu-Kashmir - Subsection Section 59(3)(b) in The Code of Civil Procedure, Svt. 1977 (1920 A.D.) (b)by the committing Court, or any Court to which that Court is subordinate, on the ground of his suffering from any serious illness.