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 5] [Entire Act]

State of Chattisgarh - Subsection

Section 5(a) in The Chhattisgarh High Court Lawyers Chambers (Allotment & Occupancy) Rules, 2011

(a)Notwithstanding anything contained in Rule 4, out of the eligible advocates, father/mother and son(s)/daughter(s) or spouse would be eligible for allotment of only one Chamber.