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 6] [Entire Act]

State of Andhra Pradesh - Subsection

Section 6(ii) in Andhra Pradesh Municipal Corporations Act, 1994

(ii)the expression Backward Classes' means any socially and educationally Backward Classes of citizens recognised by the Government for purposes of clause (4) of Article 15 of the Constitution of India; [without reference to the classification but including the creamy layer amongst such Backward classes of citizens.] [Added by Act No. 7 of 2012, dated 17.4.2012.]