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 3(2)] [Section 3] [Entire Act]

State of Andhra Pradesh - Subsection

Section 3(2)(ii) in Alternative Dispute Resolution and Mediation Rules, 2017

(ii)cases involving grant of authority by the court after enquiry, as for example, suits for grant of probate or letters of administration.