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]

State of Goa - Section

Section 2 in The Goa, Daman and Diu Land Revenue (City Survey) Rules, 1969

2. Definitions.

- In these rules, unless the context otherwise, requires:-
(a)"Code" means the Goa, Daman and Diu Land Revenue Code, 1968;
(b)"Director" means the Director of Settlement and Land Records;
(c)"Form" means a Form appended to these rules;
(d)"Inspector" means the Inspector of Surveys and Land Records;
(e)"section" means a section of the Code.