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 3] [Entire Act]

State of Haryana - Subsection

Section 3(iii) in The Punjab Minor Canals Act, 1905

(iii)"Collector" means the head revenue-officer of a district, and includes any officer appointed under this Act to exercise all or any of the powers of a Collector;