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 Rajasthan - Subsection

Section 45(1) in The Rajasthan Law And Judicial Department Manual, 1952

(1)The point on which advice is sought should be stated clearly and categorically; and proper references should be made to all materials within the knowledge of the officer making the reference.