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 19A(1)] [Section 19A] [Entire Act]

Union of India - Subsection

Section 19A(1)(b) in The Pre-Conception and Pre-Natal Diagnostic Techniques (Prohibition of Sex Selection) Rules, 1996

(b)The Central Appellate Authority shall consist of an officer not below the rank of the Union territory Appropriate Authority.