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 79] [Entire Act]

State of Uttar Pradesh - Subsection

Section 79(2) in The General Rules (Civil), 1957

(2)The fact that a party is, through carelessness or negligence, not ready to go on with a suit, is not in itself a good cause for adjournment.