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 5] [Entire Act]

State of Bihar - Subsection

Section 5(2) in The Bihar State Advocates Welfare Fund Rules, 1984

(2)For calculating the period of completed years of standing of a member referred to in sub-rule (1), for the purpose of payment under the Act, his standing in the Bar prior to his re-admission shall not be taken into account.