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 Nagaland - Subsection

Section 2(4) in The Nagaland Excise Act, 1967

(4)"Collector" includes a Deputy Commissioner, and in any provision of this Act includes also any officer whom the State Government may, by notification, declare or appoint to be a Collector for the purpose of that provision.