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] [Entire Act]

State of Jammu-Kashmir - Section

Section 34 in The Jammu and Kashmir State Legal Services Authority Regulations, 1998

34.

The State Authority may, in case of absence of Member- Secretary/Secretary or in emergency authorise any Officer of the Legal Services Authorities/Committees to discharge functions of the Member-Secretary /Secretary of a particular Authority Committee.