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 208] [Entire Act]

State of Jharkhand - Subsection

Section 208(29) in Civil Court Rules of the High Court of Judicature at Patna

(29)The amount of the dividend may, at the request and risk of the creditor, be transmitted to him by post.