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 34] [Entire Act]

State of Uttarakhand - Subsection

Section 34(2) in Uttarakhand Water Management and Regulatory Act, 2013

(2)In Particular, and without prejudice to he generality of the power contained in sub-section (1), such rules may provide for all or any of the following matters, namely:-
(a)the procedure to be adopted by the selection committee for selection and appointment of the Chairperson and the Members;
(b)the form and manner in which the accounts of the Commission shall be maintained; and
(c)any other matter which is required to be or may be prescribed.