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(p) in Bihar Inland Vessels Rules, 2013

(p)"Chief Surveyor" means the State Transport Commissioner, Bihar or any other officer authorized by State Government appointed under sub-section 4 of section 9 of the Act for issuing the survey certificate of the vessels.