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 24] [Entire Act]

State of West Bengal - Subsection

Section 24(2) in The West Bengal Advocates Welfare Fund Act, 1991.

(2)An appeal shall be preferred in the prescribed form and shall be accompanied by-
(a)the order appealed against, and
(b)a non-refundable fee of rupees ten.