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 4] [Entire Act]

State of Rajasthan - Subsection

Section 4(a) in The High Court of Judicature for Rajasthan Advocate Conduct Rules, 2006

(a)In all cases in which a party is represented by more than one Advocate all of them may file a joint appointment.