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 6] [Entire Act]

State of Punjab - Subsection

Section 6(3) in The Punjab Advocates Welfare Fund Act, 2002

(3)A casual vacancy of a nominated or co-opted member arising under sub- section (1) or sub-section (2), shall be filed in as soon as possible in the same manner and for the same term as is mentioned in Section 4.