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]

Union of India - Subsection

Section 9(2) in The Air (Prevention And Control Of Pollution) (Union Territories) Rules, 1983

(2)Every application for consent under the proviso to sub-section (2) of section 21 shall be made within four months from the date of declaration of any area as air pollution control area.