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]

State of Bihar - Section

Section 5 in The Bar Council of Bihar Rules, 1962

5.

"A candidate" shall mean a graduate-in-law or a Barrister, as the case may be, otherwise eligible for admission under Section 24(1) of the Act.