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]

NCT Delhi - Subsection

Section 2(13) in Delhi Panchayat Raj Act, 1954

(13)"prescribed authority" means any authority to be notified as such by the Chief Commissioner whether generally or for any particular purpose;