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(c) in The National Judicial Appointments Commission Act, 2014

(c)"High Court" means the High Court in respect of which recommendation for appointment of a Judge is proposed to be made by the Commission;