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 Bihar - Subsection

Section 2(f) in The Bihar State Mela Authority Act, 2008

(f)"Land Reforms Commissioner" means Land Reforms Commissioner-cum-Principal Secretary, Revenue & Land Reforms Department of the State of Bihar duly appointed by the State Government;