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 Rajasthan - Subsection

Section 2(d) in Rajasthan Ropeways Act, 1966

(d)"Collector" means the Collector as defined in the Rajasthan Tenancy Act, 1955 (Rajasthan Act No. 3 of 1955) and shall include an officer, not below the rank of a Sub-Divisional Officer as defined in the aforesaid Act, appointed by the State Government to perform the functions of a Collector under this Act;