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 Maharashtra - Subsection

Section 2(10A) in Hyderabad General Clauses Act, 1308F

(10A)[ "Commissioner" shall mean the Commissioner of a division appointed under the Hyderabad Land Revenue Act;] [Added by Bombay VIII of 1958.]