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 Jammu-Kashmir - Subsection

Section 2(e) in Jammu and Kashmir Maintenance and Welfare of Parents and Senior Citizens Act, 2014

(e)"minor" means a person who, under the provisions of the Majority Act, Samvat 1977 is deemed not to have attained the age of majority ;