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 Kerala - Subsection

Section 2(b) in Kerala Prevention of Eviction Act, 1966

(b)"Revenue Divisional Officer" means the Revenue Divisional Officer holding charge of a Revenue Division and includes a Deputy Collector specifically appointed by the Government in this behalf;