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(e) in Jammu and Kashmir Protection of Women from Domestic Violence Act, 2010

(e)"domestic incident report" means a report made in the prescribed form on receipt of a complaint of domestic violence from an aggrieved person;