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 Gujarat - Section

Section 426 in Gujarat High Court Rules, 1993

426. Definitions.

- In these rules unless there is anything repugnant in the subject or context.
(i)"Advocate" shall include a partnership or a firm of advocates.
(ii)"Bar Council" shall mean the State Bar Council of Gujarat.