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 3A] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3A(2) in U.P. Flood Emergency Powers (Evacuation and Requisition) Act, 1951

(2)An order made by the District Magistrate under sub-section (1) shall be executed by such agency and in such manner as may be specified in the order]