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] [Entire Act]

State of Rajasthan - Section

Section 2 in Jodhpur Development Authority Appellate Tribunal Rules, 2017

2. Definitions.

(1)In these rules, unless the context otherwise requires,-
(a)"Act" means the Jodhpur Development Authority Act, 2009;
(b)"Authority" means Jodhpur Development Authority constituted under section 3 of the Act;
(c)"Form." means form appended to these rules;
(d)"Section" means section of the Act; and
(e)"Tribunal" means the Jodhpur Development Authority Appellate Tribunal, constituted under sub-section (1) of section 77 of the Act.
(2)Words and expressions used but not defined in these rules shall have the same meaning respectively assigned to them in the Act.