Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] State of Maharashtra - Subsection Section 2(1)(iii) in The Maharashtra Merged Territories and Areas (Jagirs Abolition) Act, 1954 (iii)"Collector" includes an officer appointed by the State Government to perform the functions and exercise the powers of the Collector under this Act;