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 Rajasthan - Section

Section 205 in The Rajasthan Law And Judicial Department Manual, 1952

205. Orders as regards costs to be scrutinized by the Public Prosecutors.

(1)It is the duty of Public Prosecutors in all suits and applications in which they appear on behalf of Government, and especially in pauper suits and applications to sue in forma pauperis to scrutinize carefully the Court's order of costs and see that their costs are duly assessed and entered in the decree, together with an order specifying the party from whom they are to be recovered. If the order does not properly provide for the Government costs, they should at once bring the fact to the notice of the Legal Remembrancer in order that the desirability of applying for a review or, if necessary filing an appeal or application for revision may be considered.