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 4] [Entire Act]

State of Rajasthan - Subsection

Section 4(i) in The Rajasthan Small Causes Courts Ordinance, 1950

(i)"Court of Small Causes" means a Court of Small Causes constituted or deemed to be constituted under this Ordinance and includes any person exercising jurisdiction under this Ordinance in any such Court;