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 Haryana - Subsection

Section 2(14) in The Punjab General Clauses Act, 1898

(14)"Deputy Commissioner" shall mean the chief officer-in-charge of the general administration of a District;