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] [Entire Act]

State of Goa - Section

Section 9 in Goa Compensation to the Project Affected Persons and Vesting of Land in the Government Act, 2017

9. Power to remove difficulties.

(1)If any difficulty arises in giving effect to the provisions of this Act, the Government may, by order, published in the Official Gazette, make such provisions not inconsistent with the provisions of this Act, as may appear to it to be necessary or expedient for removal of the difficulty: Provided that no such order shall be made under this section after the expiry of a period of two years from the date of enactment of this Act.
(2)Every order made under this section shall be laid as soon as may be after it is made, before the State Legislature.