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 16(2)] [Section 16] [Entire Act]

State of Andhra Pradesh - Subsection

Section 16(2)(ii) in Andhra Pradesh Advocates' Clerks' Welfare Fund Act, 1992

(ii)if wholly dependant on the earnings of the member at the time of his death, a son or a daughter who has attained the age of eighteen years and who is infirm;"]]