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 3] [Entire Act]

Union of India - Section

Section 134 in Finance Act, 2013

134. Power to remove difficulties.

- (i) If any difficulty arises in giving effect to the provisions of this Chapter, the Central Government may, by order published in the Official Gazette, not inconsistent with the provisions of this Chapter, remove the difficulty:Provided that no such order shall be made after the expiry of a period of two years from the date on which the provisions of this Chapter come into force.
(2)Every order made under this section shall be laid, as soon as may be after it is made, before each House of Parliament.