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]

Bombay Presidency - Subsection

Section 2(i) in The Bombay Habitual Offenders Act, 1959.

(i)“Superintendent of Police” in Greater Bombay means an officer appointed by the State Government to perform the duties of a Superintendent of Police under this Act.