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 8] [Entire Act]

Union of India - Subsection

Section 8(2) in Union territories (Separation of Judicial and Executive Functions) Act, 1969

(2)Every order made under sub-section (1) shall be laid, as soon as may be after it is made before each House of Parliament.