Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 249] [Entire Act] State of Chattisgarh - Subsection Section 249(6) in High Court of Chhattisgarh Rules, 2005 (6)Memorandum of objection under Rule 22 or 26 of Order XLI of the Code of Civil Procedure.