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 3] [Entire Act]

State of Rajasthan - Subsection

Section 3(d) in The Rajasthan Municipalities Accounts Rules, 1963

(d)"Competent Authority" means the Government or the Council/Board or any other authority to whom the powers may be delegated by the Government or the Council/Board.