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 Mizoram - Subsection

Section 2(12) in Mizoram (Land Revenue) Act, 2013

(12)"Collector" means the Deputy Commissioner of a district and includes an Additional Deputy Commissioner or any other officer appointed by the State Government to exercise and perform all or any of the functions of a Collector under this Act;