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(13) in Uttar Pradesh Chit Funds Act, 1975

(13)"prescribed authority" means the Sub-Divisional Magistrates (Executive) within their respective jurisdiction ;