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 33] [Entire Act]

State of Assam - Subsection

Section 33(2) in The North Cachar Hills Autonomous Districts (Administration of Justice) Rules, 1955

(2)When the District Council Court withdraws for trial before itself any case from any Court other than Court of origin it shall observe in such trial the same procedure which that Court would have observed, if the case had not so been withdrawn.