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 Uttar Pradesh - Section

Section 125 in The General Rules (Civil), 1957

125. Processes to be delivered to Nazir for service.

- Every process issued or received by a court at the headquarters of a district for service within its own jurisdiction or within the jurisdiction of any other court at such headquarters shall be delivered to the Central Nazir or Nazir for service.