Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] State of Chattisgarh - Subsection Section 2(1)(h) in Chhattisgarh Minerals (Mining, Transportation and Storage) Rules, 2009 (h)"In-charge of Check Post" means the officer in-charge of any check post appointed by the Collector of the concerned district;