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 47] [Entire Act]

Union of India - Subsection

Section 47(2) in The Assam Reorganisation (Meghalaya) Act, 1969

(2)Until rules are made under sub -- section (1), the rules or Procedure and standing orders with respect to ht Legislative Assembly of the State of Assam in for case immediately before the commencement of this Act notifications and adaptation as may be therein by the Governor.