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 2A] [Entire Act]

State of Maharashtra - Subsection

Section 2A(a) in The Hyderabad (Abolition of Cash Grants) Act, 1952

(a)"Collector" includes an officer appointed by the State Government to perform the duties of a Collector under this Act;