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 416] [Entire Act]

State of Jharkhand - Subsection

Section 416(a) in Civil Court Rules of the High Court of Judicature at Patna

(a)Money orders for the payment of witnesses' expenses shall be made payable to the Cashier of the Court to which the money is remitted. The Cashier will receive the money a*s provided in rule 617 and will deal with it as directed in rule 623 of the Account Rules (Part X).