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 256A in Civil Court Rules of the High Court of Judicature at Patna

256A. [ [Inserted by C.S. No. 3.]

Rule 298 of Chapter IV shall in so far as it is not inconsistent with these rules apply to applications for the return of documents from the courts.]II. Inspection of Records