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 217] [Entire Act]

State of Jharkhand - Subsection

Section 217(c) in Civil Court Rules of the High Court of Judicature at Patna

(c)Contested and uncontested suits and cases for Probate and Letters of Administration, and for the revocation of the same.