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 Arunachal Pradesh - Section

Section 32 in Arunachal Pradesh Water Resources Regulatory Authority Act, 2006

32. Power to remove difficulties.

(1)if any difficulty arises in giving effect to the provisions of this Act, the Government may, as occasion arises, by an order published in the Official Gazette, do anything not inconsistent with the provisions of this Act, which appears to it to be necessary or expedient, for removing the difficulty:Provided that, no such order shall be made after the expiry of a period of two years from the date of commencement of this Act.
(2)Every order made under sub-section f1) shall be laid, as soon as may be, after it is made, before the House of the State Legislature.