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(27) in Jammu and Kashmir Municipal Corporation Act, 2000

(27)"Licensed Architect", "Licensed Draftsman", "Licensed Engineer", "Licensed Plumber", "Licensed surveyor" and "Licensed Town Planner", means respectively a person licensed under the provisions of this Act as an architect, draftsman, engineer, plumber surveyor and town planner;