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 Rajasthan - Subsection

Section 2(iii) in The Rajasthan Colonisation (Bhakra Project Government Land Allotment and Sale) Rules, 1955

(iii)[ "Colony Tehsildar" means an Officer appointed as Tehsildar in the Colonisation Department or Revenue Tehsildar where colonisation work is not operated.] [Substituted by Notification No. F. 10 (7) Revenue/ B./grade I/64, dated 24.09.1965-Rajasthan Gazette Part IV(C), dated 11.11.1965.]