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 3] [Entire Act]

State of Jharkhand - Subsection

Section 3(iii) in Estates Partition Act, 1897

(iii)"Commissioner" means the Commissioner of Revenue to whom the Collector engaged in making a partition is subordinate;