Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 77A(4)] [Section 77A] [Entire Act] State of Maharashtra - Subsection Section 77A(4)(a) in The Maharashtra Cooperative Societies Rules, 1961 (a)who has practised as an Advocate, Pleader or Vakil for not less than three years; or