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]

Union of India - Section

Section 43 in THE DIGITAL PERSONAL DATA PROTECTION ACT, 2023

43. Power to remove difficulties.

(1)If any difficulty arises in giving effect to the provisions of thisAct, the Central Government may, by order published in the Official Gazette, make such provisions not inconsistent with the provisions of thisAct as may appear to it to be necessary or expedient for removing the difficulty.
(2)No order as referred to in sub-section (1) shall be made after the expiry of three years from the date of commencement of this Act.
(3)Every order made under this section shall be laid, as soon as may be after it is made, before each House of Parliament.