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 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(h) in The Maharashtra Advocates Welfare Fund Regulations, 1983

(h)"Total disablement" means such disablement as completely incapacitates a member from undertaking practice as an Advocate which he was capable of performing before the date of the disablement: