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 24 in The Legal Services Authorities Act, 1987

24. Protection of action taken in good faith. —No suit, prosecution or other legal proceedings shall lie against—

(a)the Central Government or the State Government;
(b)the Patron-in-Chief, Executive Chairman, members of, Members-Secretary or officers or other employees of the Central Authority;
(c)Patron-in-Chief, Executive Chairman, Member, Member-Secretary or officers or other employees of the State Authority;
(d)Chairman, Secretary, members or officers or other employees of the Supreme Court Legal Services Committee, High Court Legal Services Committees, Taluk Legal Services Committees or the District Authority; or
(e)any other person authorised by any of the Patron-in-Chief, Executive Chairman, Chairman, members, Member-Secretary referred to in sub-clauses (b) to (d),
for anything which is in good faith done or intended to be done under the provisions of this Act or any rule or regulation made thereunder.