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] [Entire Act]

State of West Bengal - Section

Section 44 in Rules of High Court at Calcutta relating to Applications under Article 226 of The Constitution of India

44.

- In applications marked "Original Side", copies of all Writs or final orders shall be made over to the petitioner or his Advocate on-record, for service upon the respondent or the parties concerned and shall be served according to the rules for serving orders in the Original Side.