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 5] [Section 2] [Entire Act]

State of Kerala - Subsection

Section 2(c) in Kerala Stamp Act, 1959

(c)"Collector" means the Chief Officer in charge of the Revenue Administration of a District: and includes any other officer whom the Government may, by notification in the Gazette, appoint in this behalf;