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 185] [Entire Act]

Union of India - Section

Section 14 in The Industries (Development And Regulation) Act, 1951

14. Procedure for the grant of licence or permission .-

Before granting any licence or permission under [section 11, section 11-A, ][section 13 or section 29-B] [Substituted by Act 71 of 1956, Section 3, for " or section 13" (w.e.f. 1.3.1957). ], the Central Government may require such officer or authority as it may appoint for the purpose, to make a full and complete investigation in respect of applications received in this behalf, and report to it the result of such investigation and in making any such investigation, the officer or authority shall follow such procedure as may be prescribed.