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 Chattisgarh - Subsection

Section 2(j) in Chhattisgarh Lok Aayog Adhiniyam, 2002

(j)"Secretary of the Lok Aayog" means a person appointed and so designated to serve as an officer authorised to enter into communication or correspondence on behalf of the Lok Aayog with other persons or bodies.