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 Karnataka - Subsection

Section 2(b) in Karnataka State Public Records Act, 2010

(b)"Director" means the Director of Archives appointed by the State Government and includes any officer authorized by that Government to perform the duties of the Director;