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 Kerala - Subsection

Section 2(qa) in Kerala Cooperative Societies Act, 1969

(qa)[ "Scheduled Castes" means the Scheduled Castes in the State of Kerala as specified in the Constitution (Scheduled Castes) Order, 1950; [Inserted by Kerala Act No. 29 of 1986.]