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 212(14)] [Section 212] [Entire Act]

State of Bihar - Subsection

Section 212(14)(i) in Civil Court Rules of the High Court of Judicature at Patna

(i)Notice of the petition shall be in Form No. 2 given in the schedule to issues these rules of settlement of issues and shall require the respondent and the co-respondent, if one is named in the petition, to enter appearance in person or by pleader, and file a written statement not less than seven days before the day fixed in the notice.