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 19] [Entire Act]

Union of India - Subsection

Section 19(3) in Chandernagore (Merger) Act, 1954

(3)No power under Sub-section (1) or sub-section (2) shall be exercised by the Central government, or, as the case may be, the State Government after the expiry of three years from the appointed day.