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 1] [Entire Act]

State of Andhra Pradesh - Section

Section 3 in Andhra Pradesh Advocates' Welfare Fund Act, 1987

3. Advocates' Welfare Fund.

(1)With effect on and from the commencement of this Act the Government shall, by notification constitute a fund to be called the Andhra Pradesh Advocates' Welfare Fund. [**][The Government constitution the A.P. Advocates Welfare Fund w.e.f. 20-2-1989 (vide G.O.Ms.No.26 (Law), dated 16.2.1989.]
(2)There shall be credited to the Fund—
(a)all amounts paid under Section 12;
(b)any contribution made by the Bar Council;
(c)any voluntary donation or contribution made to the Fund by the Bar Council of India, any Bar Association, any other association or institution, any advocate or any other person;
(d)any grant made by the Central Government or the State Government to the Fund;
(e)any sum borrowed under Section 10;
(f)any profit or dividend received from the Life Insurance Corporation of India in respect of policies of group insurance of the members of the Fund;
(g)any interest or dividend or other return on any investment made of any part of the Fund;
(h)all sums collected under Section 15 by way of application fees and annual subscriptions and interest thereon.
(3)The sums specified in sub-section (2) shall be paid to, or collected by, such agencies, at such intervals and in such manner, and the accounts of the Fund shall be maintained in such manner, as may be prescribed.