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 29] [Entire Act]

State of Chattisgarh - Subsection

Section 29(5) in Chhattisgarh State Legal Services Authority Regulations, 2003

(5)The applicant whose application for grant of legal services, has been rejected, may prefer an appeal before the Chairman of the District Authority for a decision.