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 67] [Entire Act]

State of Assam - Subsection

Section 67(1) in Civil Suit Rules (Assam)

(1)When the District Officer receives a notice of an appeal to the High Court against Government, he shall send to the Senior Government Advocate a list of the papers to be printed on behalf of Government, together with a copy of the memorandum of appeal, if any, received by him, and a reply to the grounds of appeal.