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 11] [Section 22A] [Entire Act]

Union of India - Subsection

Section 22A(a) in The Legal Services Authorities Act, 1987

(a)"Permanent Lok Adalat" means a Permanent Lok Adalat established under sub-section (1) of section 22B.