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 16(6)] [Section 16] [Entire Act]

State of Chattisgarh - Subsection

Section 16(6)(b) in Chhattisgarh State Legal Services Authority Regulations, 2003

(b)if a formal party to the proceedings not materially concerned in the outcome of the proceedings and his interests are not likely to be prejudiced on account of the absence of proper representation.