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 13] [Entire Act]

State of Bihar - Subsection

Section 13(1) in Bihar Deed Writers Licensing Rules, 1996

(1)The Licensing Authority may at any time suspend or cancel the licence of a document writer or apprentice on any of the following grounds:-
(a)Violation of any of the rules or the conditions of the licences.
(b)Failure to attend the registration office for a period exceeding six months without a reasonable cause or without the leave or permission of the licensing authority or the registering officer within whose jurisdiction he has been practising.