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 30] [Entire Act]

State of Manipur - Subsection

Section 30(2) in The Manipur (Courts) Act, 1955

(2)Ministerial officers of the civil court under the administrative control of the District Judge shall be appointed by the District Judge.