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(1)] [Section 2] [Entire Act]

State of Odisha - Subsection

Section 2(1)(d) in Orissa Minor Minerals Concession Rules, 2004

(d)"Collector" means the Chief Officer-in-charge of the revenue administration of a district and also includes the Additional District Magistrate;