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 Tamilnadu - Subsection

Section 2(12) in The Chennai City Corporation Building Rules, 1972

(12)"Engineer" means Engineer, Corporation of [Chennai] [Substituted for the word 'Madras' by the City of Madras (Alteration of Name) Act, 1996 (Tamil Nadu At 38 of 1996).] and includes any other officer of the Corporation authorised by the Engineer, or appointed by Government to be Engineer for the purpose of these rules;