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 Tamilnadu - Section

Section 2 in The Tamil Nadu Advocates' Welfare Fund Rules, 1989

2. Definitions.

- In these rules, unless the context otherwise requires,-
(a)"Act" means the Tamil Nadu Advocates Welfare. Fund Act, 1987 (Tamil Nadu Act 49 of 1987);
(b)"Form" means a form appended to these rules;
(c)"permanent disablement" means such disablement which incapacitates a person to continue his practice as an advocate;
(d)"practice" means carrying on the profession of an advocate;
(e)"standing" means practice at the Bar.