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

State of Gujarat - Subsection

Section 2(1)(c) in The Gujarat Regularisation of Unauthorised Development Act, 2001

(c)"designated authority" means the Commissioner, the area development authority or, as the case may be, urban development authority;