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 4] [Entire Act]

State of Bihar - Subsection

Section 4(b) in Santhal Parganas Tenancy (Supplementary Provisions) Act, 1949

(b)any Deputy Collector, whom, subject to the control of the State Government, the Deputy Commissioner may, by general or special order, authorize to exercise any of his functions under this Act;