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 Goa - Section

Section 38 in The Goa Children's Act, 2003

38. Power to remove difficulties.

(1)If any difficulty arises in giving effect to the provisions of this Act, the Government may by Order published in the Official Gazette, make such provisions not inconsistent with the provisions of this Act as may appear to be necessary or expedient for removal of the difficulty:Provided that no order shall be made under this section after the expiry of [five years] [Substituted by Goa Children's (Amendment) Act, 2005 [Act No. 20 of 2005].] from the commencement of this Act.
(2)Every order made under this section shall be laid, as soon as may be after it is made, before the State Legislature.