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 613] [Entire Act]

State of Jharkhand - Subsection

Section 613(d) in Civil Court Rules of the High Court of Judicature at Patna

(d)Investments under sections 32 and 33 of the Act, of money deposited in I Court, shall be arranged for, in the case of Government securities, in I communication between the Court and the Reserve Bank of India, and purchases of land should be effected under the Court's order through the Collector or other Revenue authority of the district.