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 9] [Entire Act]

Union of India - Section

Section 10 in The Legal Services Authorities Act, 1987

10. Functions of District Authority.—

(1)It shall be the duty of every District Authority to perform such of the functions of the State Authority in the District as may be delegated to it from time to time by the State Authority.
(2)Without prejudice to the generality of the functions referred to in sub-section (1), the District Authority may perform all or any of the following functions, namely:—
(a)co-ordinate the activities of the Taluk Legal Services Committee and other Legal Services in the District;
(b)organise Lok Adalats within the District; and
(c)perform such other functions as the State Authority may fix by regulations.