Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 130(3)] [Section 130] [Entire Act] State of Jammu-Kashmir - Subsection Section 130(3)(c) in The Constitution of Jammu and Kashmir (c)is, in the opinion of Governor, unfit to continue in office by reason of infirmity of mind or body.