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 6] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 6(3) in Jammu and Kashmir Legal Services Authorities Act, 1997

(3)The Chief Justice of the High Court shall appoint a Secretary to the Committee possessing such experience and qualification as may be prescribed by the Government.