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 627 in Rules of the High Court of Judicature for Rajasthan, 1952

627. Cost of proof.

- Such creditors as prove their debts or claims shall, unless the Judge otherwise directs, bear the costs of such proof.