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 Jammu-Kashmir - Subsection

Section 2(e) in The Jammu and Kashmir Flood Plain Zones (Regulation and Development) Act, 2005

(e)'Flood Zoning Authority' in relation to a river, means the authority appointed by the Government under sub-section (3) of section 3;