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 Karnataka - Section

Section 14 in The High Court of Karnataka Rules, 1959

14. The Court may in its discretion at any time before a Writ Petition is finally disposed of, direct that notice of the petition be served on any person whether - impleaded therein as a respondent or not who in the opinion of the Court may be affected by any order which the Court may make in the petition. On such a direction being given the provisions of Rule 12 of this Chapter shall apply.