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 Bihar - Subsection

Section 2(a) in The Bihar Restoration and Improvement of Degraded Forest Land Taxation Act, 1992

(a)"appellate authority" means an authority appointed under sub-section (1) of Section 7 by the State Government;