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 2] [Section 5] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 5(4) in Jammu and Kashmir Reservation Act, 2004

(4)The reserved vacancies remaining unfilled for a period exceeding three years shall be treated as de-reserved.