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 Rajasthan - Section

Section 386 in Rules of the High Court of Judicature for Rajasthan, 1952

386. Title of petition.

- A petition for leave to appeal to the Supreme Court of India shall be entitled:In the High Court of Judicature for RajasthanPetition for Leave to AppealToThe Supreme Court of IndiaUnder..............Supreme Court Appeal No. ofFrom......................No....................of................PetitionVersus.........................................Opposite Party