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 Chattisgarh - Subsection

Section 2(32) in Municipal Corporation Solid Waste (Management and Handling) Bye-Laws, 2010

(32)"Waste Collector" means the man or woman or agency appointed by the Corporation to collect waste at source;
(B)Words and terms not defined here shall have the same meaning as in the Act.