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 Karnataka - Subsection

Section 2(15) in Karnataka Command Areas Development Act, 1980

(15)"Scheduled Castes" and "Scheduled Tribes" shall have the meaning assigned to it in the Constitution ;