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 10] [Entire Act]

Union of India - Subsection

Section 10(3) in Bar Council Of India Rules

(3)The Council, or the Committee, as the case may be, shall have all or any of the following powers:-
(a)to dismiss the petition;
(b)to set aside the election;
(c)to declare any candidate as having been duly elected;
(d)to order a fresh election;and
(e)to make an order as to costs.