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 Madhya Pradesh - Subsection

Section 2(c) in The M.P. Rajmarg Adhiniyam, 2004

(c)"Collector" means the Collector of a District and includes any officer specially appointed by the State Government to perform the functions of a Collector under this Act;