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 60] [Entire Act]

State of Bihar - Subsection

Section 60(2) in Santhal Parganas Tenancy (Supplementary Provisions) Act, 1949

(2)An officer subordinate to the Commissioner shall not review any order made by him or by a predecessor, except for the purpose of correcting a clerical error other error or, manifestly the result of an oversight, without previously obtaining,-
(a)in the case of a Deputy Collector or a Sub-divisional Officer, the permission of the Deputy Commissioner; and
(b)in the case of the Deputy Commissioner or the Additional Deputy Commissioner, the permission of the Commissioner.