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 8A] [Entire Act]

State of Gujarat - Subsection

Section 8A(2) in The Bombay Land Revenue Code, 1879

(2)An Additional Collector appointed under sub-section (1) shall not be subordinate to the Collector except in such matters as the State government may by a general or special order specify in this behalf.]