Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 20(1)] [Section 20] [Entire Act] State of Gujarat - Subsection Section 20(1)(a) in The Bombay Pleaders Act, 1920 (a)in any original suit, of which the amount or value of the subject matter exceeds Rs. [10,000] [These figures were substituted for the figures '5,000' by Bombay 33 of 1954, section 2(1).], in any court subordinate to the High Court;