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 17] [Entire Act]

State of Rajasthan - Subsection

Section 17(3) in Rajasthan State Legal Services Authority Regulations, 1999

(3)For the purpose of meeting the incidental an adequate amount of a permanent advance of not less than rupees one thousand shall be placed at the disposal of the Secretary of the Taluk Committee.