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]

State of Kerala - Subsection

Section 2(i) in Kerala Advocates' Clerks Welfare Fund Act, 2003

(i)"Dependent" means wife, husband, father, mother, minor sons and unmarried or widowed or divorced daughters;