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] [Section 214] [Entire Act]

State of Jharkhand - Subsection

Section 214(4) in Civil Court Rules of the High Court of Judicature at Patna

(4)Every other proceeding, subsequent to the original petitions mentioned in rule 3, shall be initiated by an interlocutory application.