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 18] [Entire Act]

State of Rajasthan - Subsection

Section 18(31) in The Rajasthan Minor Mineral Concession Rules, 1986

(31)[ The competent authority may with the prior approval of the Government impose such special conditions(s) as deemed necessary, in the interest of mineral development;] [Added by Rajasthan Gazette Extraordinary dated 12/08/1994]