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 Andhra Pradesh - Section

Section 22 in Andhra Pradesh Industrial Corridor Development Act, 2017

22. Power to remove difficulties.

(1)If any difficulty arises in giving effect to the provisions of this Act, the State Government may, as occasion requires, but not later than two years from the date of commencement of this Act, by order published in the Andhra Pradesh Gazette, make such provisions consistent with the objects and purposes of this Act, as appear to be necessary or expedient for removing the difficulty.
(2)Every order made under this section shall be laid, as soon as may be after it is made, before the Houses of the State Legislature.