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 Madhya Pradesh - Subsection

Section 2(h) in Indira Kala Sangit Vishwavidyalaya Act, 1956

(h)"Scheduled Tribes" means the tribes declared as Scheduled Tribes under Article 342 of the Constitution;