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] [Entire Act]

State of Jharkhand - Section

Section 76 in Civil Court Rules of the High Court of Judicature at Patna

76.

No process-server shall be permanently appointed unless he is found fit by the Judge-in-Charge of the Nazarat.Note. - In order to ascertain fitness the Judge-in-Charge of the Nazarat shall hold periodical examinations and strike off unfit or undesirable candidates.