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 Chattisgarh - Subsection

Section 2(xviii) in The Chhattisgarh High Court Establishment (Appointment and Conditions of Service) Rules, 2003

(xviii)"Citizen of India" means a person who is or is deemed to be citizen of India under Part-II of the Constitution;