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 8] [Entire Act]

State of Rajasthan - Subsection

Section 8(3) in The Rajasthan Law And Judicial Department Manual, 1952

(3)He is debarred from accepting a brief on behalf of a legal practitioner or an Advocate in which proceedings taken against him under the Legal Practitioners Act, 1879 (18 of 1879) or under the Indian Bar Councils Act. 1926 (38 of 1926).