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 26] [Entire Act]

State of Rajasthan - Subsection

Section 26(3) in The Rajasthan Bar Council (First Constitution) Rules, 1961

(3)The Secretary shall on receipt of any such letter refer the dispute arising therefrom to the authority specified in Rule 28 for decision.