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(8) in The Maharashtra Motor Vehicles Tax Act, 1958

(8)[ "Transport Commissioner" means an officer appointed as such by the State Government;] [Clause (8) was inserted by Maharashtra 22 of 1979, Section 2(d).]