Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 22A(1)] [Section 22A] [Entire Act] Union of India - Subsection Section 22A(1)(a) in Chartered Accountants Act, 1949 (a)a person who is or has been a judge of a High Court, to be its Chairperson;