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 Haryana - Subsection

Section 12(1) in The Haryana Advocates' Welfare Fund Rules, 2014

(1)The State Bar Council shall maintain the following accounts and registers with the signature of official incharge, namely:-
(i)register showing the orders placed for the printing of stamps;
(ii)register showing the stock of stamps with the heads;
(iii)register showing date of sale of welfare stamps with receipt and name of the Bar Association;
(iv)account of total value and number of stamps with their serial numbers;
(v)total value of stamps if any damages, defaced or torn;
(vi)account of balance of welfare stamp in stock.