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 24] [Entire Act]

Union of India - Subsection

Section 24(10) in The Gram Nyayalayas Act, 2008

(10)The judgment shall contain a concise statement of the case, the point for determination, the decision thereon and the reasons for such decision.