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 Jharkhand - Section

Section 16 in Civil Court Rules of the High Court of Judicature at Patna

16.

Every petition or pleading shall state concisely and clearly-
(1)the facts, matters and circumstances upon which the applicant relies;
(2)the matter of complaint, if any, and the relief sought or prayer made.