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(b) in The Maharashtra Fisheries Act, 1960

(b)"Fishery Officer" means an officer appointed by the State Government to be the Fishery Officer for the purposes of this Act, and includes an officer appointed by that Government to exercise the powers and perform the functions of the Fishery Officer: