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 Chattisgarh - Section

Section 27 in The Chhattisgarh High Court Lawyers Chambers (Allotment & Occupancy) Rules, 2011

27.

The allotment shall terminate:-
(a)on its cancellation by Hon'ble the Chief Justice; or
(b)on its surrender by the allottee concerned; or
(c)on the allottee's ceasing to be a member of the High Court Bar Association; or
(d)on the allottee's name being removed from the roll of Bar Council; or
(e)on death.