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 2] [Entire Act]

Union of India - Subsection

Section 2(d) in The Contempt Of Courts (Cat) Rules, 1992

(d)"Member" means a Member, whether "Judicial" or "Administrative" and includes Vice-Chairman and Chairman;