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 Uttar Pradesh - Subsection

Section 2(3) in The United Provinces Aerial Ropeways Act, 1922

(3)"Collector" means the chief officer in charge of the revenue administration of a district and includes any officer specially appointed by the [State Government] [Substituted by ALO 1950 for "Provincial Government" which had been Substituted by the ALO 1937 for "Local Government"] to discharge the functions of a Collector under this Act;