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 129(2)] [Section 129] [Entire Act] State of Jammu-Kashmir - Subsection Section 129(2)(b) in The Constitution of Jammu and Kashmir (b)a member of the Commission may be removed from his office in the manner hereinafter provided.