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 Maharashtra - Subsection

Section 2(g) in The Hyderabad (Abolition of Jagirs) Regulation, 1358 Fasli

(g)"Jagir Administrator" means the Jagir Administrator appointed under sub-section (1) of section 3 and, subject to the rules under this Regulation referred to in sub-section (2) of section 3, all references to the Jagir Administrator shall be read as including a reference to an Assistant and Jagir Administrator;