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 Uttar Pradesh - Subsection

Section 2(iii) in The U.P. Government Estates Thekedari Abolition Rules, 1960

(iii)"Land Reforms Commissioner" means an officer appointed as such by State Government and includes a Deputy Commissioner, Land Reforms.