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] [Entire Act]

State of Jharkhand - Section

Section 21 in The Jharkhand Education Tribunal Act, 2005

21. Power to make rule retrospectively.

- The State Government shall make rules retrospectively but the State shall not make such any rules prior to the date of the effect of this Act.