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 23] [Entire Act]

Union of India - Section

Section 58AG in The Advocates Act, 1961

58AG. [ Special provisions in relation to articled clerks. [ Inserted by Act 38 of 1977, Section 7 (w.e.f. 31.10.1977).]

- Notwithstanding anything contained in this Act, every person who, immediately before the 31st day of December, 1976, has commenced his articleship and passed the preliminary examination, for the purpose of enrolment as an attorney of the High Court at Calcutta in accordance with the rules made under sub-section (2) of section 34, before the omission of that sub-section by the Advocates (Amendment) Act, 1976 (107 of 1976), may be admitted as an advocate on the State roll if he
(i)passes, on or before the 31st day of December, 1980,
(a)the Final examination in a case where such person has, before the 31st day of December, 1976, passed the Intermediate examination,
(b)the Intermediate and the Final examinations in any other case.
Explanation. For the purpose of this clause, the High Court at Calcutta may prescribe such rules as may be necessary under sub-section (2) of section 34, specifying the nature of the examinations and any other matter relating thereto;
(ii)makes an application for such enrolment in accordance with the provisions of this Act; and
(iii)fulfils the conditions specified in clauses (a), (b), (e)and (f) of sub-section (1) of section 24.]