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 5] [Entire Act]

State of Andhra Pradesh - Subsection

Section 5(6) in Andhra Pradesh Law Officers (Appointment and Conditions of Service) Rules, 1999

(6)The Standing Counsels for Charitable and Hindu Religious Institutions and Endowments shall continue to be appointed as per the existing procedure.