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 Karnataka - Subsection

Section 2(b) in The Karnataka Sugarcane (Regulation of Purchase and supply) Act, 2013

(b)"Commissioner for Cane Development and Director of Sugar" means an officer appointed by the State Government to perform the duties and functions of Commissioner for Cane Development and Director of Sugar;