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] [Entire Act]

State of Bihar - Section

Section 2 in The Bihar State Commission for Women Act, 1999

2. Definitions.

- In this Act, unless the context otherwise requires-
(a)"Commission" means the Bihar State Commission fa Women constituted under Section 3;
(b)"Members" means a Member of the Commission and includes the member-secretary;
(c)"Prescribed" means prescribed by rules made under this Act.