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 Andhra Pradesh - Subsection

Section 6(3) in Andhra Pradesh 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 A) years, whichever is earlier.] [Substituted by Act No. 13 of 2006, dated 3.1.2006.]