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 4] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 4(4) in Jammu and Kashmir Khadi and Village Industries Board Act, 1965

(4)The Government shall, after consolation with the Board, appoint a Secretary of the Board, who shall also be an ex-officio member] [Sub-sections (3) and (4) substituted by IV of 1966.].