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 Karnataka - Section

Section 2 in Karnataka State Commission for Women Act, 1995

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"Commission" means the Karnataka State Commission for Women constituted under section 3;
(b)"Government" means the Government of Karnataka;
(c)" member" means a member of the Commission.