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 Jammu-Kashmir - Subsection

Section 2(f) in The Jammu and Kashmir Handicrafts (Quality Control) Act, 1978

(f)"Manufacturer" means a person who manufactures a notified handicraft or gets it artistically done up by hand either in his own 'Karkhana' or establishment or through others under his instructions and / or /on contract basis;