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 3] [Entire Act]

Union of India - Subsection

Section 3(1) in The Administrators-General Act, 1963

(1)The State Government shall appoint an Administrator-General for the State:Provided that nothing herein contained shall be deemed to bar the appointment of the same person as Administrator-General for two or more States.