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 3] [Section 14] [Entire Act]

Union of India - Subsection

Section 14(1) in Cantonments Act, 1924

(1)Notwithstanding anything contained in section 13, if the Central Government is satisfied -
(a)that, by reason of military operations it is necessary, or
(b)[* * *] that, for the administration of the cantonment, it is desirable, to vary the constitution of the Board in any cantonment under this section, the Central Government may, by notification in the Official Gazette, make a declaration to that effect.