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 Bihar - Section

Section 66 in Patna High Court Rules, 1916

66. After the case has been disposed of a copy of judgment shall be sent to the Court concerned by which the reference was made.