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] [Entire Act]

Bombay Presidency - Section

Section 2 in The Bombay Inferior Village Watans Abolition Rules, 1959

2. Definitions.

- In these rules, unless the context requires otherwise,-
(1)"Act" means the Bombay Inferior Village Watans Abolition Act, 1958;
(2)"Form" means a form appended to these rules;
(3)"Mamlatdar" includes a Mahalkari and a Tahsildar;
(4)"Section" means a section of the Act.