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 3] [Entire Act]

State of Punjab - Subsection

Section 3(1) in The Punjab State Commission for Scheduled Castes Act, 2004

(1)The Government shall, by notification in the official Gazette, constitute a body to be known as "the Punjab State Commission for Scheduled Castes" to exercise the powers conferred on and to perform the functions assigned to it under this Act.