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 2] [Entire Act]

Union of India - Subsection

Section 2(c) in Reserve And Auxiliary Air Forces Act Rules, 1953

(c)"State Government", in relation to a Union Territory, means the Administrator appointed in respect thereof, under article 239 of the Constitution;