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 Andhra Pradesh - Section

Section 10 in THE ANDHRA PRADESH STATE COMMISSION FOR SCHEDULED TRIBES ACT, 2020

10. Proceedings to be regulated by the Commission -

(1)The Commission shall meet as and when necessary at such time and place asthe Chairman may think fit.
(2)The Commission shall regulate its own procedure.
(3)All orders and decisions of the Commission shall be authenticated by the signature of the Secretary or any other officer of the Commission authorised by the Secretary in his behalf.CHAPTER-III POWERS AND FUNCTIONS OF THE COMMISSION