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 24] [Entire Act]

State of Maharashtra - Subsection

Section 24(3) in The Maharashtra State Legal Aid and Advice Board Rules, 1981

(3)The Conciliation Cell on receipt of papers may follow the same procedure for attempting settlement of a dispute which is pending for adjudication in Court and may make a report to the Committee and the Advocate on the panel of the result of the conciliation.