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

State of Jammu-Kashmir - Subsection

Section 4(2)(e) in The Jammu and Kashmir State Legal Services Authority Regulations, 1998

(e)has so abused his position as to render his continuance in the High Court Legal Services Committee, without prejudicial to the public interest :