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] [Entire Act]

State of Jharkhand - Section

Section 2 in State Commission for Scheduled Castes Act, 2018

2. Definitions.

- In this Act, unless, the context otherwise requires,-
(a)"Commission" means "The State Commission for the Scheduled Castes" constituted under section 3;
(b)"Member" means a member of the Commission and includes the Chairman and the Vice Chairman of the Commission;
(c)"Scheduled Castes" shall have the meaning assigned in clause (24) of Article 366 of the Constitution of India;
Chapter-II State Commission for the Scheduled Castes