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(a) in Durgah Khawaja Saheb Act, 1955

(a)"Chief Commissioner" means the Chief Commissioner of Ajmer, acting in his individual capacity;