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(16)] [Section 2] [Entire Act] State of Jammu-Kashmir - Subsection Section 2(16)(viii) in Jammu and Kashmir Urban Immovable Property Tax (Repeal And Saving) Act, 2002 (viii)appointed by the Government as Chairman (other than a Government servant) of any statutory corporation or autonomous board.