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 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(e) in The Maharashtra Advocates Welfare Fund Regulations, 1983

(e)"Partial disablement" means where the disablement is of a part of body or of a temporary nature and such disablement which reduces an Advocate's capacity to practise as an Advocate which he has capable of undertaking before the time of disablement: