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 Rajasthan - Section

Section 5 in The Rajasthan Law And Judicial Department Manual, 1952

5. Freedom from pecuniary embarrassments.

- No person shall be appointed Advocate General unless he gives a declaration in writing that he is free from pecuniary embarrassments.