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 19] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 19(4) in The Jammu and Kashmir Contempt of Courts Act, 1997

(4)An appeal under sub-section (1) shall be filed-
(a)in the case of an appeal to a Bench of the High Court within thirty days ;
(b)in the case of an appeal to the Supreme Court, within sixty days from the date of the order appealed against.