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] [Section 5] [Entire Act]

State of Kerala - Subsection

Section 5(4) in Kerala Fish Seed Act, 2014

(4)The State Fish Seed Centre may, subject to the previous approval of the Government, make bye-laws with regard to the following matters, namely:-
(a)fixing the quorum of its meeting;
(b)deciding the activities and projects to be undertaken by the State Fish Seed Centre.