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 West Bengal - Subsection

Section 2(2) in The Bengal Alienation Of Agricultural Land (Temporary Provisions) Act, 1944.

(2)"Collector" means the Collector of a district or any other officer appointed by the [State] [Word substituted by the Adaptation of Laws Order, 1950.] Government to discharge the functions of Collector under this Act;