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 Himachal Pradesh - Subsection

Section 2(7) in Himachal Pradesh General Clauses Act, 1968

(7)"Collector" shall mean the chief officer-in-charge of the revenue-administration of a district and shall include a Deputy Commissioner;