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 32] [Entire Act]

State of Rajasthan - Subsection

Section 32(61) in Rajasthan General Clauses Act, 1955

(61)"Provincial Government" shall mean as respects anything done before the commencement of the Constitution the authority or person authorised at the relevant date to administer executive Government in the Province in question;