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 5] [Entire Act]

State of Andhra Pradesh - Subsection

Section 5(3) in Andhra Pradesh Law Officers (Appointment and Conditions of Service) Rules, 1999

(3)No person shall be eligible for appointment,-
(a)as Government Pleader unless he has at least ten years of standing at the Bar;
(b)as Assistant Government Pleader,-
(i)in the Senior Civil Judges Court unless, he has at least seven years of Standing at the Bar; and
(ii)in the Junior Civil Judges Court unless, he has at least five years of Standing at the Bar.