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 13] [Entire Act]

State of Kerala - Subsection

Section 13(2) in Munnar Special Tribunal Act, 2010

(2)Any order made by the Government under sub-section (1) shall be laid as soon as may be after such order is made before the Legislative Assembly.