Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 23(4)] [Section 23] [Entire Act] State of Punjab - Subsection Section 23(4)(d) in Punjab State Legal Services Authorities Rules, 1996 (d)having regard to all the circumstances of the case, it is otherwise not reasonable to grant it.