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 12] [Entire Act]

State of Gujarat - Subsection

Section 12(2) in Gujarat District Mineral Foundation Rules, 2016

(2)If any Directly Affected Area or the Indirectly Affected Area identified by the Executive Committee of a District includes area falling outside such District and falling in another District, the Executive Committee shall inform the DMF of another District through the State Level Co-ordination Committee.*Note. - The PMKKKV refers to neighboring state, but it has not been included herein as these rules are limited to Gujarat.