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 32] [Entire Act]

State of Gujarat - Subsection

Section 32(2) in The Gujarat Sick Textile Undertakings (Nationalisation) Act, 1986

(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely: -
(a)the time within which and the manner in which an intimation referred to in sub-section (4) shall be given;
(b)the manner in which monies in any provident or other fund referred to in section 13 shall be dealt with;
(c)any other matter which is required to be, or may be prescribed.