Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(3A)] [Section 3] [Entire Act] Union of India - Subsection Section 3(3A)(ii) in The Essential Commodities Act, 1955 (ii)Any notification issued under this sub-section shall remain in force for such period not exceeding three months as may be specified in the notification.