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 3(2)] [Section 3] [Entire Act] State of Jammu-Kashmir - Subsection Section 3(2)(b) in The Jammu and Kashmir Protection of Human Rights Act, 1997 (b)one member who is, or has been, [x x x] [The words 'or is eligible to be' omitted by Act No. XXIII of 1997, section 2.] a District Judge;