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 21(1)] [Section 21] [Entire Act] State of Chattisgarh - Subsection Section 21(1)(b) in The Chhattisgarh Sthaniya Nidhi Sampariksha Adhiniyam, 1973 (b)"Non Corporate body" means a body, which is constituted by or under any instrument or deed.