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 Chattisgarh - Subsection

Section 2(g) in Chhattisgarh State Rajmarg Adhiniyam, 2003

(g)"Competent authority" means the State Government or a local authority or any officer of the State Government or a local authority as notified by the State Government as such authority to sanction the construction or repair of a highway;