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 Haryana - Section

Section 45 in Haryana Fire Service Act, 2009

45. Delegation of powers.

(1)The Government may, by notification, direct that any power exercisable by it under this Act shall, subject to such conditions, if any, as may be specified in the notification, be exercisable by any of the officers of the Government.
(2)The Director may, by order direct, that any power conferred or any duty imposed on him, by or under this Act, shall in such circumstances and under such conditions, if any, as may be specified in the order, be exercised and preformed by any officer specified in the order.