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 Uttar Pradesh - Subsection

Section 2(51) in Uttar Pradesh Municipal Corporation Act, 1959

(51)"Order" means any order published in the Official Gazette or in the manner prescribed;[(51-A) "backward classes" means the backward classes of citizens specified in Schedule I of the Uttar Pradesh Public Services (Reservation for Scheduled Castes, Scheduled Tribes and Other Backward Classes) Act, 1994;] [Inserted by U.P. Act 12 of 1994 (w.e.f. 30-5-1994).]