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 2] [Section 8] [Entire Act]

Union of India - Subsection

Section 8(3) in The Provincial Small Cause Courts Act, 1887

(3)The Judge may withdraw from [an Additional] [Susbstituted by Act 11 of 1915, Section 2 and Sch.I, for "the additional" .] Judge any business pending before him.