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 33] [Entire Act]

Union of India - Subsection

Section 33(2) in The Births, Deaths And Marriages Registration Act, 1886

(2)The Commissioners so appointed shall hold office for such period as the [authority appointing them] [Substituted by Act 38 of 1920, Section 2 and Sch. I, for "G.G. in C". ], by the order of appointment, or any subsequent order, directs.