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 6(4)] [Section 6] [Entire Act]

State of Andhra Pradesh - Subsection

Section 6(4)(c) in Andhra Pradesh State Commission for Scheduled Castes and Scheduled Tribes Act, 2003

(c)becomes of unsound mind and stands so declared by a competent court;