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 25] [Entire Act]

State of Rajasthan - Subsection

Section 25(5) in Ajmer Development Authority Act, 2013

(5)Every modification made under the provisions of this section shall be published and the modification shall come into operation either on the date of publication or on such date as the Authority, Municipal Corporation, Ajmer, Municipal Council Kishangarh and Municipal Board Pushkar or any other body or Committee, as the case may be, may fix by notice published in the Official Gazette whereupon the modified Plan shall come into operation to all intents and for all purposes of this Act.