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 Jammu-Kashmir - Subsection

Section 2(b) in The Jammu and Kashmir State Town Planning Act, 1963

(b)"Minister" means the Minister-in-charge, Roads and Buildings Departments or any other Minister notified by the Government for purposes of this Act;