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 3] [Entire Act]

State of Himachal Pradesh - Subsection

Section 3(1) in Himachal Pradesh State Commission For Women Act, 1996

(1)The State Government shall, by notification in the Official Gazette, constitute a body to be known as the Himachal Pradesh State Commission for Women to exercise the powers conferred on, and to perform the functions assigned to, it under this Act.