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] [Entire Act]

State of Jharkhand - Section

Section 23 in The Bihar State Advocates' Welfare Fund Act, 1983

23. Vakalatnama [or affidavit] to bear welfare stamps.

- No vakalatnama [or affidavit] [Inserted by Act 5 of 1990.] shall be filed before or received by any court, tribunal or other authority unless it has the welfare stamp as mentioned in Section 22.