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 518] [Entire Act]

State of Jharkhand - Subsection

Section 518(6) in Civil Court Rules of the High Court of Judicature at Patna

(6)To apply for summons to persons whose attendance is required either to give evidence or to produce documents.