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 Tripura - Subsection

Section 2(m) in The Tripura Co-operative Societies Rules, 1976

(m)"Tehsildar" means an officer appointed by the Government in accordance with Section 4 of the Tripura Land Revenue & Land Reforms Act, 1960;