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 Karnataka - Subsection

Section 2(1) in The Karnataka Acquisition Of Lands For Grant Of House Sites Act, 1972

(1)“Deputy Commissioner” includes any officer specially appointed by the State Government to perform the functions of a Deputy Commissioner under this Act;