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 45] [Entire Act]

State of Chattisgarh - Subsection

Section 45(2) in High Court of Chhattisgarh Rules, 2005

(2)If in such a case any petitioner seeks any interim relief or any stay of operation or execution of any order or any demand, the serving of such notice shall be a mandatory requirement and in the absence of such requirement being complied with, the Court shall not consider any such request or prayer for any interim relief or for stay :Provided however, that in emergent cases where the Court is satisfied that the purpose of filing of the petition may be frustrated or that the matter does not warrant any delay, or that there are sufficient grounds, for reasons to be recorded, to grant interim relief, the Court may dispense with the requirement of such advance notice under this rule on such terms as it thinks fit.