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 Gujarat - Subsection

Section 2(b) in Gujarat State Disaster Management Act, 2003

(b)"appropriate authority" shall have the same meaning as in clause (iii) of Section 2 of the Gujarat Town Planning and Urban Development Act, 1976 (President's Act No. 27 of 1976);