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 2] [Entire Act]

State of Telangana - Subsection

Section 2(e) in Telangana Advocates' Welfare Fund Act, 1987

(e)"dependent" means wife, husband, father, mother [and children or legal heirs] [Substituted by Act No.4 of 2003.];