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 Kerala - Subsection

Section 2(b) in Kerala Escheats and Forfeitures Act, 1964

(b)"collector" means the collector of a district and includes any other officer empowered by the Government to exercise all or any of the powers of a collector under this Act ;