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 6] [Entire Act]

State of Telangana - Subsection

Section 6(3) in Telangana State Commission For Scheduled Castes and Scheduled Tribes Act, 2003

(3)[ The successors so appointed under sub-section (2) shall hold office for the remainder of the term of his predecessor or until he attains the age of sixty five years, whichever is earlier.] [Substituted by Act No.13 of 2006.]