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 Uttar Pradesh - Subsection

Section 2(f) in The Hardwar Ardh Kumbha Mela Rules, 2002

(f)"Officer-in-charge" means the officer appointed by the State Government for the management and superintendence of Ardh Kumbha Mela Hardwar, 2004.