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 15] [Entire Act]

State of Rajasthan - Subsection

Section 15(ii) in The Rajasthan Higher Judicial Service Rules, 1969

(ii)must be an advocate who has practiced in the Court or Courts subordinate thereto for a period of not less than seven years.