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(2) in Bihar and Orissa Places of Pilgrimage Act, 1920

(2)"Magistrate" means the District Magistrate, and includes any Magistrate of the first class specially empowered by the [State] [Substituted by A.L.O.] Government to perform the functions of the Magistrate under this Act;