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 Jammu-Kashmir - Subsection

Section 2(ix) in Jammu and Kashmir Reservation Rules, 2005

(ix)"Children of Para-military Forces and State police personnel" mean the children of those permanent Residents of the State who are members of the para-military forces or Police Service in the State or have retired from the said services and have not come to any adverse notice for any criminal or anti-national activity;