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] [Entire Act]

State of Madhya Pradesh - Section

Section 18 in The M.P. Family Court Rules, 2002

18. Amicus Curiae.

(1)The Family Court shall maintain a panel of legal experts, including legal practitioners, willing to be appointed as amicus curiae.
(2)Where it appears to the Family Court that the assistance of a legal expert as amicus curiae is necessary in the interest of justice, the Court may engage a legal expert from the said panel.
(3)The amicus curiae, engaged under sub-rule (2), may be paid by the Family Court out of the revenues of the State, fee and expenses at the rates of Rupees five hundred per case or proceeding.