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 8(5)] [Section 8] [Entire Act]

State of Bihar - Subsection

Section 8(5)(B) in Bihar Land Tribunal Rules, 2010

(B)The documents referred to in sub-rule (5) (A) shall be attested by a legal practitioner or by a Gazetted Officer and each document shall be marked serially as Annexures.