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 5] [Section 21] [Entire Act]

Union of India - Subsection

Section 21(3) in The Scheduled Castes and the Scheduled Tribes (Prevention of Atrocities) Act, 1989

(3)The Central Government shall take such steps as may be necessary to co-ordinate the measures taken by the State Governments under sub-section (1).