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 3] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 3(12) in Jammu and Kashmir Land Revenue Act, 1996

(12)"Revenue Officer" in any provision of this Act means a revenue officer having authority under this Act, to discharge the functions of a revenue officer under that provision;