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 Chattisgarh - Section

Section 310 in High Court of Chhattisgarh Rules, 2005

310.

Every Election Petition shall be accompanied by a receipt signed by the Cashier of the Court for an amount of Rs. 2,000/- (Rs. Two Thousand Only) has been deposited as security for the costs of the petition in accordance with the rules of the High Court.