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] [Article 338A(5)] [Article 338A] [Constitution] Constitution Subarticle Article 338A(5)(b) in Constitution of India (b)to inquire into specific complaints with respect to the deprivation of rights and safeguards of the Scheduled Tribes;