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 41] [Entire Act]

State of Goa - Subsection

Section 41(2) in The Goa, Daman and Diu Buildings (Lease, Rent and Eviction) Control Act, 1968

(2)
(a)The Administrator may also, by notification in the Official Gazette, appoint an Authorised Officer, a Controller and as many Additional Controllers as he thinks fit, for any local area.
(b)An Additional Controller shall exercise the same powers and discharge the same duties as a Controller.