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]

Union of India - Section

Section 72 in The Bombay Reorganisation Act, 1960

72. Special provision for Bar Council of Gujarat.-

(1)In the Indian Bar Councils Act, 1926 ((38 of 1926),-
(a)in section 4,-
(i)to sub-section (2), the following Explanation shall be added, namely:-
"Explanation.- For the purpose of election to the Bar Council for the High Court of Gujarat, the period of ten years aforesaid shall be computed after taking into account the period for which the person concerned was entitled as of right to practise in the High Court of Bombay or of Saurashtra or in the Judicial Commissioner's Court of Kutch before the 1st day of May, 1960.";
(ii)for the proviso to sub-section (4), the following proviso shall be substituted, namely;-
"Provided that the Advocates-General of West Bengal, Madras, Maharashtra and Gujarat shall be Chairmen ex-officio, respectively, of the Bar Councils constituted for the High Courts of those States.";
(b)after section 5, the following section shall be inserted, namely:-
"5A. Ad hoc Bar Council for Gujarat High Court.- Notwithstanding anything contained in this Act, the Chief Justice of the High Court of Gujarat shall nominate the members of the first Bar Council under this Act for the High Court of Gujarat and the members so nominated shall remain in office for a period of twelve months.".
(2)The assets and liabilities of the Bar Council for the High Court of Bombay shall be divided between the Bar Councils for the High Court at Bombay and the High Court of Gujarat in such manner as may be agreed upon, and in default of such agreement, as may be directed by the Attorney-General for India.