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 60] [Entire Act]

State of Himachal Pradesh - Subsection

Section 60(1) in The Himachal Pradesh Tenancy and Land Reforms Act, 1972

(1)The Financial Commissioner or a Commissioner or a Collector may, by a written order, distribute in such manner as he thinks fit, any business cognizable by any Revenue Officer or Revenue Court under his control.