Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 135T] [Entire Act] State of Gujarat - Subsection Section 135T(ii) in The Bombay Land Revenue Code, 1879 (ii)the expression `competent authority' means such revenue officer as the State Government may, by notification in the Official Gazette, appoint;