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]

Union of India - Subsection

Section 2(h) in The Central Educational Institutions (Reservation In Admission) Act, 2006

(h)"Scheduled Castes" means the Scheduled Castes notified under article 341 of the Constitution;