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 1] [Entire Act]

State of Odisha - Section

Section 18 in The Orissa Professional Educational Institutions (Regulation of Admission and Fixation of Fee) Act, 2007

18. Power to remove difficulties.

(1)If any difficulty arises in giving effect to the provisions of this Act, the Government may, by order published in the official Gazette, make necessary provisions not inconsistent with the provisions of this Act, as appear to it to be necessary or expedient for removing the difficulty :Provided that no order shall be made under this Section after expiry of the period of two years from the date of commencement of this Act.
(2)Every order made under this Section shall be laid as soon as may be after it is made, before the Orissa Legislative Assembly.