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(iii) in The Chhattisgarh Panchayat Raj Adhiniyam, 1993

(iii)"District" means a district notified by the State Government to be a district for the purposes of this Act, and includes one or more revenue districts so modified;