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 12] [Entire Act]

State of Himachal Pradesh - Subsection

Section 12(1) in Himachal Pradesh State Legal Services Authority Regulations, 1996

(1)The Office Superintendent of the office of the person performing the functions of the Chairman of the Taluka Legal Services Committee or in case if there is no such Superintendent, some other officer/official working under the Chairman and appointed by him, shall act, exercise and perform the duties of the Secretary of the Taluka Legal Services Committee. He shall be a part time officer and for the discharge of the additional duties shall be paid an honorarium as may be fixed, from time to time by the State Authority, in consultation with the State Government.