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 Bihar - Subsection

Section 2(m) in Bihar Inland Vessels Rules, 2013

(m)"Schedule" "Registering Authority" means an officer appointed as such under clause (b) of sub-section (1) of section 19B of the Act who may be Director, Deputy Director or any officer authorized by the Government;