Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 20(1)] [Section 20] [Entire Act] State of Chattisgarh - Subsection Section 20(1)(h) in Chhattisgarh State Legal Services Authority Regulations, 2003 (h)on the recommendation of the Court concerned where matter is pending.