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]

Union of India - Section

Section 2 in The Delhi (Delegation Of Powers) Act, 1964

2. Definitions.

In this Act, unless the context otherwise requires,-
(a)"Administrator" means the Administrator of Delhi appointed by the President under article 239 of the Constitution;
(b)"Chief Secretary" means the Chief Secretary of the Delhi Administration;
(c)"Delhi" means the Union territory of Delhi;
(d)"District Judge" means the District Judge, Delhi, and includes an Additional District Judge, Delhi.