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]

Union of India - Subsection

Section 2(b) in The Civil Defence Regulations, 1968

(b)"competent authority" means the State Government or any person appointed by the State Government to exercise the powers of a competent authority under any provision of these regulations;