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 Jharkhand - Section

Section 9 in Criminal Court Rules of the High Court of Judicature at Patna

9.

In the case of documents which are required by law to be signed, (the impression of a stamp bearing the officer's name is insufficient and illegal.