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 19] [Entire Act]

State of Andhra Pradesh - Subsection

Section 19(1) in High Court of Andhra Pradesh Family Courts (Court) Rules, 2005

(1)The Counsellor shall perform such work and duties as may be entrusted by the Family Court.