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 Uttar Pradesh - Subsection

Section 2(b) in U.P. Flood Emergency Powers (Evacuation and Requisition) Act, 1951

(b)"District Magistrate" includes a Sub-divisional Magistrate and a Tahsildar;