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 53] [Entire Act]

State of Rajasthan - Subsection

Section 53(5) in Rajasthan State Legal Services Authority Regulations, 1999

(5)A person shall not be qualified for nomination as member of the Taluk Legal Awareness Committee unless he is -
(a)an eminent social worker who is engaged in the upliftment of the weaker sections of the people including Scheduled Castes, Scheduled Tribes, Women, Children, Rural and Urban Labour segments ; or
(b)an eminent person in the field of law ; or
(c)a person of repute who is specially interested in the implementation of the Legal Awareness schemes; or
(d)a person who is involve or was involve in educational field ; or
(e)Law Students.