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 5] [Entire Act]

State of Telangana - Subsection

Section 5(1) in Telangana Escheats and Bona Vacantia Act, 1974

(1)The Government may, by notification, appoint the District Collector or such other officers as they may deem fit, to be the local officers for each district, to exercise the powers and perform the functions assigned by or under this Act, subject to the general control and directions of the competent authority.