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 9] [Entire Act]

State of Uttarakhand - Subsection

Section 9(1) in Uttarakhand Disaster Mitigation, Management and Prevention Act, 2005

(1)The State Government shall nominate Commissioner Disaster Management to be the ex-officio Chief Executive Officer of the Authority who shall exercise such power and perform such functions as are prescribed by the regulations.