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 Maharashtra - Subsection

Section 2(11A) in The Maharashtra Universities Act, 1994

(11A)[ "Denotified Tribes (Vimukta Jatis)" means tribes, declared as such by the State Government, from time to time;] [This clause was inserted by Maharashtra 55 of 2000, Section 2(a).]