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]

State of Jammu-Kashmir - Section

Section 2 in The Jammu And Kashmir Commission Of Inquiry Act, 1962

2. Definitions

In this Act, unless the context otherwise requires, -
(a)"Commission" means a Commission of Inquiry appointed under section 3;
(b)"prescribed" means prescribed by rules made under this Act.