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 16] [Entire Act]

Bombay Presidency - Subsection

Section 16(g) in New Bombay Disposal Land Regulations, 1975

(g)'Managing Director' means the Managing Director or Deputy Managing Director of the City and Industrial Development Corporation of Maharashtra Limited or any officer specially appointed by the Corporation to perform the functions of the Managing Director or Deputy Managing Director under these Regulations.