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 20] [Entire Act]

State of West Bengal - Subsection

Section 20(3) in The West Bengal Advocates Welfare Fund Act, 1991.

(3)A member of the Fund may at any time cancel the nomination by sending to the Trust Committee a notice in writing, provided that he shall, along with the notice, send a fresh nomination.