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(3) in The Constitution of Jammu and Kashmir

(3)[ Any reference in this Constitution to the Sadar-i- Riyasat shall, unless the context otherwise requires, be construed as reference to the Governor] [Inserted by the Constitution of Jammu & Kashmir (Sixth Amendment) Act, 1965.].