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 3] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3(e) in The Bar Council of Uttar Pradesh Election Rules, 1968

(e)"Casual Vacancy" means a vacancy that has been causal; otherwise than by the expiry of the term of office of a member;