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 31] [Entire Act]

State of Maharashtra - Subsection

Section 31(3) in The Maharashtra State Legal Aid and Advice Board Rules, 1981

(3)The amount of cost and expenses recovered as a result of execution of order for costs shall be credited with the Secretary of the Committee by Advocate on the panel appearing for the applicant.