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 276] [Entire Act]

Union of India - Section

Section 37 in The Advocates Act, 1961

37. Appeal to the Bar Council of India.

(1)Any person aggrieved by an order of the disciplinary committee of a State Bar Council made [under section 35] [ Substituted by Act 21 of 1964, Section 18, for " under sub-section (3) of section 35." ] [or the Advocate-General of the State] [ Inserted by Act 60 of 1973, Section 27 (w.e.f. 31.1.1974).] may, within sixty days of the date of the communication of the order to him, prefer an appeal to the Bar Council of India.
(2)Every such appeal shall be heard by the disciplinary committee of the Bar Council of India which may pass such order [(including an order varying the punishment awarded by the disciplinary committee of the State Bar Council)] [ Inserted by Act 60 of 1973, Section 28 (w.e.f. 31.1.1974).] thereon as it deems fit:[Provided that no order of the disciplinary committee of the State Bar Council shall be varied by the disciplinary committee of the Bar Council of India so as to prejudicially affect the person aggrieved without giving him reasonable opportunity of being heard.] [ Inserted by Act 60 of 1973, Section 28 (w.e.f. 31.1.1974).]