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 Chattisgarh - Subsection

Section 2(3) in Chhattisgarh Excise Act, 1915

(3)"Chief Revenue Authority" means the authority-declared by the State Government to be the Chief Revenue Authority for the purposes of this Act;