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 4(3)] [Section 4] [Entire Act]

State of Maharashtra - Subsection

Section 4(3)(a) in The Maharashtra Advocates Welfare Fund Act, 1981

(a)the Advocate General of Maharashtra, who shall be the Chairman of the Trustee Committee, ex officio;