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(1)] [Section 2] [Entire Act] State of Kerala - Subsection Section 2(1)(e) in Kerala Real Estate (Regulation and Development) Act, 2015 (e)"architect" means a person registered as an architect under the provisions of the Architects Act, 1972 (Central Act 20 of 1972);