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 10(1)] [Section 10] [Entire Act]

State of Karnataka - Subsection

Section 10(1)(a) in The Karnataka Small Cause Courts Act, 1964

(a)for an order to set aside a decree passed ex parte on grounds other than that summons in the suit was not duly served, or