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 32(2)] [Section 32] [Entire Act]

State of Uttarakhand - Subsection

Section 32(2)(g) in Rules of the Court, 1952

(g)Copies prepared under this Rule shall contain the following additional information, namely,-
(i)the names of Advocates appearing in the case on both sides;
(ii)the names of Judges delivering the judgment of the Court; and
(iii)full designation of the lower court along with the date of its judgment or order.