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]

State of Uttar Pradesh - Subsection

Section 3(iii) in The U.P. Kerosene Control Order, 1962

(iii)[ Nothing contained in sub-clause (i) or (i-a) of this clause shall apply to a person appointed to run a Government fair price shop during the subsistence of such appointment.] [Inserted by Notification No. 1367-XXIX-7-88 (KO)/89-CA-10/1955-O/1962-AM-K3/1990, dated 10th May, 1990.]