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 Madhya Pradesh - Subsection

Section 2(d) in The M.P. Kolahal Niyantran Adhiniyam, 1985

(d)"prescribed authority" means the District Magistrate or such other authority or officer not below the rank of a Naib Tahsildar as may be empowered by the District Magistrate in writing in the behalf;