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 31(2)] [Section 31] [Entire Act] State of Jammu-Kashmir - Subsection Section 31(2)(b) in Jammu and Kashmir State Commission for Protection of Women and Child Rights Act, 2018 (b)the procedure to be followed by the Commission in the transaction of its business at a meeting under sub-section (4) of section 10 ;