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 704] [Entire Act]

Union of India - Section

Section 2 in The Advocates Act, 1961

2. Definitions.

(1)In this Act, unless the context otherwise requires,
(a)advocate means an advocate entered in any roll under the provisions of this Act;
(b)appointed day, in relation to any provision of this Act, means the day on which that provision comes into force;
[* * *] [Clause (c) Omitted by Section 2 of Central Act 107 of 1976.]
(d)Bar Council means a Bar Council constituted under this Act;
(e)Bar Council of India means the Bar Council constituted under section 4 for the territories to which this Act extends;
[* * *] [Clause (f) Omitted by Section 3 of Central Act 60 of 1973.]
(g)High Court, except in sub-section (1) and sub-section (1-A) of section 34 and in sections 42 and 43, does not include a Court of the Judicial Commissioner, and, in relation to a State Bar Council, means,
(i)in the case of a Bar Council constituted for a State or for a State and one or more Union territories, the High Court for the State;
(ii)in the case of the Bar Council constituted for Delhi, the High Court of Delhi;
(h)law graduate means a person who has obtained a bachelors degree in law from any University established by law in India;
(i)legal practitioner means an advocate, or vakil of any High Court, a pleader, mukhtar or revenue agent;
(j)prescribed means prescribed by rules made under this Act;
(k)roll means a roll of advocates prepared and maintained under this Act;
(l)State does not include a Union territory;
(m)State Bar Council means a Bar Council constituted under section 3;
(n)State roll means a roll of advocates prepared and maintained by State Bar Council under section 17.
(2)[ Any reference in this Act to a law which is not in force in the State of Jammu and Kashmir or in the Union territory of Goa, Daman and Diu, shall, in relation to that State or that territory, be construed as a reference to the corresponding law, if any, in force in that State or that territory, as the case may be.] [ Inserted by Act 60 of 1973, Section 3 (w.e.f. 31.1.1974).]