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 1] [Entire Act]

State of Telangana - Section

Section 2 in Telangana Advocates' Welfare Fund Act, 1987

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"advocate" means a person whose name has been entered in the State roll of Advocates prepared and maintained by the Bar Council of Andhra Pradesh under section 17 of the Advocates' Act, 1961 (Central Act 25 of 1961). and who is practising as an advocate in the State of Andhra Pradesh;
(b)"Bar Association" means an Association of advocates recognised by the Bar Council under section 13;
(c)"Bar Council" means the Bar Council of Andhra Pradesh constituted under section 3 of the Advocates' Act, 1961;(Central Act 25 of 1961).
(d)"cessation of practice" means removal of the name of an advocate from the State roll maintained by the Bar Council on account of his retirement or on death or on grounds of professional misconduct;
(e)"dependent" means wife, husband, father, mother [and children or legal heirs] [Substituted by Act No.4 of 2003.];
(f)"Fund" means the Andhra Pradesh Advocates' Welfare Fund constituted under section 3;
(g)"Government" means the State Government;
(h)"member of the fund" means an advocate admitted to the benefit of the fund and continuing to be a member thereof under the provisions of this Act;
(i)"notification" means a notification published in the [Telangana Gazette] [Substituted by G.O.Ms.No.45, Law (F) Department, dated 01.06.2016.], and the word "notified" shall be construed accordingly;
(j)"prescribed" means prescribed by rules made under this Act;
(k)"retirement" means stoppage of practice as an advocate for reasons other than joining service or for carrying on any other gainful occupation, communicated to, and recorded by the Bar Council;
(l)"Stamp" means the Andhra Pradesh Welfare Fund Stamp issued by the Government under section 12;
(m)"suspension of practice" means voluntary suspension of practice as an advocate or suspension by the Bar Council for misconduct;
(n)"Welfare Fund Committee" means the Committee established under section 4;
(o)"Vakalat" means a Vakalatnama, memorandum of appearance or by any other document by which an advocate or any other legal practitioner is empowered to appear and plead before any court, tribunal, authority or person.