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 Bihar - Subsection

Section 2(g) in The Bihar State Election Authority Act, 2008

(g)'Sub-divisional Magistrate' means Sub-divisional Magistrate appointed and notified by the State Government for a particular sub-division.