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 5] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 5(2) in Jammu and Kashmir State Commission for Protection of Women and Child Rights Act, 2018

(2)The Chairperson or a Member may, by writing under his/her hand addressed to the Government, resign from the office of Chairperson or, as the case may be, of the Member at any time.