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] [Entire Act]

State of West Bengal - Section

Section 14 in Calcutta High Court Contempt of Courts Rules, 1975

14.

Where the respondent is the Central Government or the State Government the cause-title shall mention the person upon whom the Notice or the rule is to be served.