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 7] [Entire Act]

State of Haryana - Subsection

Section 7(4) in The Haryana Advocates' Welfare Fund Rules, 2014

(4)An advocate having membership in more than one Bar Association shall be eligible and entitled to be admitted as a member of the Fund only from one of his/her choice of Bar Association.