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 2(1)] [Section 2] [Entire Act] Union of India - Subsection Section 2(1)(j) in The Prohibition of Employment as Manual Scavengers and their Rehabilitation Rules, 2013 (j)"State Level Survey Committee" means the Committee referred to in rules 10(12), 10 (13) and 11 (2) with the following composition :-