Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 3] [Section 2(2)] [Section 2] [Entire Act] Union of India - Subsection Section 2(2)(a) in The Code of Civil Procedure, 1908 (a)any adjudication from which an appeal lies as an appeal from an order, or