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 873(1)] [Section 873] [Entire Act] State of Rajasthan - Subsection Section 873(1)(g) in Rules of the High Court of Judicature for Rajasthan, 1952 (g)when the applicant is not a party to the proceeding, the purpose for which the copy is sought.