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 Telangana - Section

Section 1 in Telangana State Commission For Scheduled Castes and Scheduled Tribes Act, 2003

1. Short title and commencement.

(1)This Act may be called the [Telangana] [Substituted by G.O.Ms.No.4, Scheduled Castes Development (POA) Department, dated 05.03.2016.] State Commission for Scheduled Castes and Scheduled Tribes Act, 2003.
(2)It extends to the whole of the State of [Telangana] [Substituted by G.O.Ms.No.4, Scheduled Castes Development (POA) Department, dated 05.03.2016.].
(3)It shall come into force on such date as the State Government may, by notification, in the [Telangana] [Substituted by G.O.Ms.No.4, Scheduled Castes Development (POA) Department, dated 05.03.2016.] Gazette, appoint.