Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 15(5)] [Section 15] [Entire Act] State of Telangana - Subsection Section 15(5)(d) in Telangana Advocates' Welfare Fund Act, 1987 (d)Where a member ceases to practice he shall not be entitled for the refund of the subscription paid under this sub-section.]