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] [Entire Act]

Union of India - Section

Section 2 in The National Commission For Women (Annual Statement Of Accounts And Annual Report) Rules, 1995

2. Definitions.

- In these rules, unless the context otherwise requires-
(a)"Act" means the National Commission for Women Act, 1990 (20 of 1990);
(b)"Audit Officer" means the Comptroller and Auditor General of India or any person appointed by him in connection with the audit of the accounts of the Commission;
(c)"Commission" means the National Commission for Women constituted under sec. 3 of the Act;
(d)"Form" means a form annexed to these rules.