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 Odisha - Subsection

Section 2(6) in The Orissa Dangerous Drugs Rules, 1965

(6)"Collector" means the Chief Revenue Officer of a district and includes any officer specially authorised by the State Government to exercise all or any of the powers of a Collector under these rules;