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 459] [Entire Act]

State of Jharkhand - Subsection

Section 459(xxi) in Civil Court Rules of the High Court of Judicature at Patna

(xxi)Applications for Probates and Letters of Administration under the Indian Succession Act, 1925 except contested cases which must be transferred to the head of suits. See rule 458 ante.