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 2] [Section 2] [Entire Act]

State of Gujarat - Subsection

Section 2(10) in The Bombay Tenancy and Agricultural Lands Act, 1948

(10)"Mamlatdar" includes a Mahalkari and any other officer, whom the [State] [This word was substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government may appoint to perform the duties of a Mamlatdar under this Act;