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 3] [Entire Act]

Union of India - Subsection

Section 3(3) in The Personal Injuries (Emergency Provisions) Act, 1962

(3)A scheme may empower the Central Government to make regulations for giving effect to the purposes of the scheme.