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 Assam - Subsection

Section 2(d) in Sonowal Kachari Autonomous Council Act, 2005

(d)"Council Area" means the Sonowal Kachari Autonomous Council Area;
(dd)"Core Areas" means the compact and contiguous areas predominantly inhabited by Sonowal Kachari community and having more than 50% Schedule Tribes populations as a whole in the area and not necessarily in the individual villages.