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 39] [Entire Act]

Union of India - Subsection

Section 39(3) in The State Of Himachal Pradesh Act, 1970

(3)The initial strength and composition of each of the said State cadres shall be such as the Central Government may, by order, determine before the appointed day.