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 3] [Entire Act]

Union of India - Section

Section 4 in The Advocates' Welfare Fund Act, 2001

4. Establishment of Trustee Committee.—

(1)With effect from such date as the appropriate Government may, by notification, appoint in this behalf, there shall be established a Trustee Committee to be called the “Advocates’ Welfare Fund Trustee Committee”.
(2)The Trustee Committee shall be a body corporate having perpetual succession and a common seal with power to acquire, hold and dispose of property and shall, by the said name, sue and be sued.
(3)The Trustee Committee shall consist of—
(a)the Advocate-General of a State Provided that where there is no Advocate-General of a State, the appropriate Government shall nominate a senior advocate to be a chairperson- Chairperson, ex officio
(b)the Secretary to the appropriate Government in its Law Department or ministry - Member, ex officio
(c)the Secretary to the appropriate Government in its Home Department or Ministry - Member, ex officio
(d)the Chairman of the State Bar Council - Member, ex officio
(e)the Government Pleader or the Public Prosecutor, as may be nominated by the appropriate Government - Member
(f)two advocates to be nominated by the State Bar Council - Member
(g)the Secretary of the State Bar Council - Secretary, ex officio
(4)The Chairperson nominated under the proviso to clause (a) of sub-section (3) shall hold office for a period not exceeding three years from the date on which he enters upon his office.
(5)Every Member of the Trustee Committee nominated under clause (e) or clause (f) of sub-section (3) shall hold office for a period not exceeding three years from the date on which he enters upon his office.