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 3] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3(3) in The High Court Legal Services Committee Regulations, 1997

(3)A person shall not be qualified for nomination as a member unless he is :
(a)an eminent social worker who is engaged in the upliftment of the weaker sections of the society, including Scheduled Castes, Scheduled Tribes, women, children, rural and urban labour;
(b)an eminent person in the field of law or public administration; or
(c)a person of repute who is specially interested in the implementation of the Legal Services Schemes.