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 5] [Entire Act]

State of Chattisgarh - Subsection

Section 5(19) in The Chhattisgarh Municipal Corporation Act, 1956

(19)"District Court" means the District Court constituted for the district in which the city is included;[(19-a) "Divisional Commissioner" means the Divisional Commissioner appointed by the State Government under the Chhattisgarh Land Revenue Code, 1959 (No. 20 of 1959).] [Inserted by C.G. Act No. 18 of 2012, dated 1.8.2012.]