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] [Entire Act]

State of Rajasthan - Section

Section 480 in The General Rules (Civil), 1986

480. Grounds for revoking a licence.

(1)A licence issued under these rules may be revoked by the Court which granted it on any of the following grounds:-
(a)that the petition-writer has not attended the court regularly,
(b)that the petition-writer has become legal practitioners clerk, or has taken up some other employment,
(c)that the petition-writer has failed to produce his licence for the annual inspection of the court as required by Rule 479,
(d)that the petition-writer is a tout, as defined in Legal Practitioners Act, 1879 (Act XVIII of 1879),
(e)that the petition-writer has not paid his annual fee,
(f)that the petition-writer has been found guilty of abatement of or participation in any illegal transaction or unfair dealings,
(g)that the petition-writer has been found guilty of disobedience of a lawful order,
(h)or for any Other good cause to be recorded.
(2)No appeals shall be form any order passed by a court under sub-rule (1), but the High Court may in its discretion revise any such order and in place thereof pass such order as it thinks fit.