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 6] [Entire Act]

Union of India - Subsection

Section 6(i) in The Bar Council Of India Advocates Welfare Scheme, 1998

(i)In case any member dies or acquires total permanent disablement at any time after becoming a member,of the Scheme, he or his nominee/ dependents or other legal heirs, shall be entitled for a sum as per Table II-A/ Table II-B of the Scheme appended to the Scheme,