Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 8(1)] [Section 8] [Entire Act] State of Jammu-Kashmir - Subsection Section 8(1)(b) in Jammu and Kashmir State Commission for Protection of Women and Child Rights Act, 2018 (b)tenders his/her resignation under sub-section (2) of section 5, his seat shall thereupon become vacant.