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 15(2)] [Section 15] [Entire Act] State of Jharkhand - Subsection Section 15(2)(a) in Jharkhand Advocates' Welfare Fund Act, 2012 (a)any change in the membership including admissions and re-admissions within thirty days of such change;