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 Jammu-Kashmir - Subsection

Section 2(c) in The Boilers Act, 1991 (1934 A. D.)

(c)"Chief Inspector" and "Inspector" means, respectively, a person appointed to be a Chief Inspector and an Inspector under this Act ;