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 3] [Entire Act]

State of Bihar - Subsection

Section 3(ii) in The Bihar Deputy Ministers' (Conveyance and Travelling) Allowance Rules, 1954

(ii)'Deputy Minister' means a person appointed by the Governor to be a Deputy Minister;