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 Tamilnadu - Subsection

Section 2(a) in Tamil Nadu Cultivating Tenants Arrears of Rent (Relief) Act, 1972

(a)"competent authority" means the Revenue Divisional Officer or authorised officer having jurisdiction to entertain a proceeding for the eviction of cultivating tenant under the Tenants Protection Act or the Public Trusts Act, as the case may be;