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(1A)] [Section 4] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 4(1A)(i) in Jammu and Kashmir Panchayati Raj Rules, 1996

(i)"Scheduled Caste" means the castes specified in the schedule to the constitution (Jammu & Kashmir) Scheduled Castes Order, 1956 made by the President under clause (1) of Article 341 of the Constitution of India.