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 Rajasthan - Section

Section 648 in Rules of the High Court of Judicature for Rajasthan, 1952

648. Appeal under section 215.

(1)An appeal under section 215 of the Act shall be by petition verified by affidavit on notice to the Liquidator.
(2)Application under section 216.-An application under section 216 of the Act shall be by petition verified by affidavit. Notice of the application shall be given to such person or persons, as the Court may direct.Sale of Property