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 18] [Entire Act]

Union of India - Section

Section 87A in The Code of Civil Procedure, 1908

87A. Definitions of "foreign State" and "Ruler".-

(1)In this Part,-
(a)"foreign State" means any State outside India which has been recognised by the Central Government; and
(b)"Ruler", in relation to a foreign State, means the person who is for the time being recognised by the Central Government to be the head of that State.
(2)Every Court shall take judicial notice of the fact-
(a)that a State has or has not been recognised by the Central Government;
(b)that a person has or has not been recognised by the Central Government to be the head of a State.
Suits against Rulers of former Indian States