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 Rajasthan - Subsection

Section 2(h) in Rajasthan Special Economic Zones Act, 2015

(h)"Developer" means a person who, or a State Government which, has been granted by the Central Government a letter of approval under the provisions of the Central Sez Act and includes a Co-Developer;