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 Telangana - Section

Section 12 in Telangana Self Help Groups (SHG) Women Co-Contributory Pension Act, 2009

12. 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 provisions not inconsistent with the provisions of the Act as appear to them to be necessary and expedient for removing the difficulty:Provided that no such order shall be made after the expiry of a period of three years from the date of commencement of this Act.
(2)Every order made under this section shall, as soon as may be after it is made, be laid before the Legislature of the State of [Telangana.] [Substituted by G.O.Ms.No.45, Law (F) Department, dated 01.06.2016.]