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]

State of Madhya Pradesh - Section

Section 2 in The M.P. Kashtha Chiran (Viniyaman) Niyam, 1984

2. Definitions.

- In these rules, unless the context otherwise requires,-
(a)"Adhiniyam", means the Madhya Pradesh Kashtha Chiran (Viniyaman) Adhiniyam, 1984 (No. 13 of 1984);
(b)"Divisional Forest Officer" means the forest officer in charge of a Territorial Forest Division;
(c)"Form" means a form appended to these rules;
(d)"Section" means a section of the Adhiniyam.