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 48] [Entire Act]

State of Karnataka - Subsection

Section 48(7) in Karnataka Land Reforms Act, 1961

(7)The Tahsildar or any officer specially appointed for the purpose by the State Government shall be the Secretary of the Tribunal.