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 18] [Entire Act]

Union of India - Subsection

Section 18(10) in The Advocates' Welfare Fund Act, 2001

(10)A member of the Fund may, at any time, cancel a nomination by sending a notice in writing to the Trustee Committee.