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 546] [Entire Act]

State of Jharkhand - Subsection

Section 546(2) in Civil Court Rules of the High Court of Judicature at Patna

(2)The librarian shall enter in a register to be kept in the following form for the purpose:-
(a)the serial number;
(b)the name and number of each book removed from the library on that day and not returned before the close of the day;
(c)the date when it was removed;
(d)the name of the person to whom issued;
(e)the borrower's initial with date;
(f)the date of return and the librarian's initial;
(g)the date of each reminder; and
(h)remarks.