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 7] [Entire Act]

State of Uttar Pradesh - Subsection

Section 7(4) in The Indian Bar Councils (U.P. Amendment) Act, 1950

(4)A member elected or nominated to fill a causal vacancy shall be elected or nominated to serve for the remainder of his predecessor's term of office.