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 Haryana - Subsection

Section 2(1)(a) in The Haryana Motor Vehicles Taxation Act, 2016

(a)"appellate authority" means an authority constituted by the State Government, by notification in the Official Gazette, for the purposes of this Act;