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 15] [Entire Act]

State of Rajasthan - Subsection

Section 15(4) in The Rajasthan Bar Council (First Constitution) Rules, 1961

(4)The decision of the Advocate-General whether a voting paper has or has not been defaced shall be final.