Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 185(4)] [Section 185] [Entire Act] State of Jharkhand - Subsection Section 185(4)(i) in Civil Court Rules of the High Court of Judicature at Patna (i)Whether the minor or his people are able and prepared to meet the costs of the defence, and if not, what is the probable amount of such costs.