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 9] [Section 2(1)] [Section 2] [Entire Act]

State of Telangana - Subsection

Section 2(1)(a) in Telangana Abolition of Inams Act, 1955

(a)'Collector' means the Collector of a district and includes any other officer, not below the rank of a Deputy Collector, who may be authorised by the Government by notification in the Official Gazette to discharge the functions of a Collector under this Act;