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 30] [Entire Act]

State of Maharashtra - Subsection

Section 30(2) in The Maharashtra State legal Aid and Advice Scheme, 1979

(2)No legal practitioner to whom any case is assigned either for legal aid shall receive any fee or remuneration whether in cash in kind or any other advantage, monetary or otherwise, from the aided person or from any other person on his behalf.