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 35] [Entire Act]

State of Haryana - Subsection

Section 35(g) in The Punjab Ayurvedic and Unani Practitioners Act, 1963

(g)"pleader" means any person entitled to appear and plead for another in a civil court, and includes an Advocate.