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]

Union of India - Section

Section 38 in The Prohibition Of Employment As Manual Scavengers And Their Rehabilitation Act, 2013

38. Power to remove difficulties.—

(1)If any difficulty arises in giving effect to the provisions of this Act, the Central Government may, by order published in the Official Gazette, make such provisions, not inconsistent with the provisions of this Act, as may appear to it to be necessary or expedient for the removal of the difficulty:Provided that no such order shall be made in relation to a State after the expiration of three years from the commencement of this Act in that State.
(2)Every order made under this section shall, as soon as may be after it is made, be laid before each House of Parliament.