Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 35 docs - [View All]
Vishwanath Swami vs Bar Council Of India on 24 April, 2013
Bhupati Bhusan Dalal vs Registrar Of The Original Side on 27 January, 1971
Abhay Prakash Sahay Lalan vs High Court Of Judicature At Patna ... on 28 October, 1997
Harish Uppal (Ex-Captain) vs Union Of India And Anr on 17 December, 2002
Ex-Capt. Harish Uppal vs Union Of India & Anr on 17 December, 2002

User Queries
[Complete Act]
Central Government Act
Section 34 in The Advocates Act, 1961
34. Power of High Courts to make rules.-
(1) The High Court may make rules laying down the conditions subject to which an advocate shall be permitted to practise in the High Court and the courts subordinate thereto.
(1A) 1[ The High Court shall make rules for fixing and regulating by taxation or otherwise the fees payable as costs by any party in respect of the fees of his adversary' s advocate upon all proceedings in the High Court or in any Court subordinate thereto.]
(2) 2[ Without prejudice to the provisions contained in sub- section (1), the High Court at Calcutta may make rules providing for the holding of the Intermediate and the Final examinations for articled clerks to be passed by the persons referred to in section 58AG for the purpose of being admitted as advocates on the State roll and any other matter connected therewith.] CHAP CONDUCT OF ADVOCATES CHAPTER V CONDUCT OF ADVOCATES