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 8(2)] [Section 8] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 8(2)(a) in The Jammu and Kashmir Legal Services Authorities Rules, 1998

(a)he fails, without sufficient cause, to attend three consecutive meetings of State Authority or five meetings held within the space of two years ; or