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 Gujarat - Subsection

Section 2(v) in The Gujarat Town Planning and Urban Development Act, 1976

(v)"authorised officer" means an officer appointed by the State Government under sub-section (2) of Section 9;