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 3] [Entire Act]

State of Maharashtra - Subsection

Section 3(19) in The Maharashtra Village Panchayats Act, 1959

(19)"Scheduled Tribes" means such tribes or tribal communities or parts of, or groups within, such tribes or tribal communities as are deemed to be Scheduled Tribes in relation to the [State of Maharashtra] [These words were substituted for the words 'State of Bombay' by a Maharashtra Adaptation of Laws (State and Concurrent Subjects) Order, 1960.] under article 342 of the Constitution of India;