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 28] [Entire Act]

State of Himachal Pradesh - Subsection

Section 28(1) in The Himachal Pradesh Land Revenue Act, 1953

(1)The State Government may by notification confer on any person:-
(a)all or any of the powers of a Financial Commissioner, Commissioner or Collector under this Act, or
(b)all or any of the powers with which an Assistant Collector may be invested thereunder, and may by notification withdraw any powers so conferred.