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 West Bengal - Section

Section 13 in West Bengal Scheduled Castes Advisory Council Act, 2017

13. Power to make rules.

(1)The State Government may, by notification, make rules to carry out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of. the matters which under any provision of this Act are required to be prescribed or to be provided for by rules.
(3)Every rule made under this section shall, as soon as may be after it is made, be laid before the West Bengal Legislative Assembly.