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 Advocates' Welfare Fund Act, 2001

24. Group Life Insurance for members of Fund and other benefits.—

The Trustee Committee may, for the welfare of the members of the Fund,—
(a)obtain, from the Life Insurance Corporation of India or any other insurer, policies of Group Insurance on the life of the members of the Fund; or
(b)provide, in such manner as may be prescribed, for medical and educational facilities for the members of the Fund and their dependants; or
(c)provide monies to the members of the Fund for purchase of books; or
(d)provide monies to construct or maintain common facilities for the members of the Fund:
Provided that the Trustee Committee shall spend ten per cent. of the total annual subscription received under sub-section (5) of section 18 on the construction or maintenance of common facilities for the members of the Fund practising in the subordinate courts; or "
(e)provide funds for any other purpose which the Trustee Committee may specify; or
(f)provide for such other benefits as may be prescribed.