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 Jharkhand - Subsection

Section 2(v) in Bihar Coal Mining Area Development Authority Rules, 1988

(v)"Secretary" means the Secretary appointed by the State Government under section 7 of the Act.