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 Haryana - Subsection

Section 2(iv) in The Faridabad Complex Water-Supply Bye-laws

(iv)The works "Chief Administrator" means the Chief Administrator appointed under Section 4 of the Faridabad Complex (Regulation and Development) Act, 1971, and shall also include such other officers of the Administration as authorised by the Chief Administrator to exercise his powers under these Bye-laws.