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]

Greater Bengaluru City Corporation -

Section 2(49) in THE BRUHAT BENGALURU MAHANAGARA PALIKE ACT, 2020

(49)“Scheduled Tribes” means those tribes or tribal communities on parts of or groups within castes, races, tribes or tribal communities notified under Article 342 of the Constitution of India;