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 74] [Entire Act]

State of Assam - Subsection

Section 74(3) in Assam State Housing Board Act, 1972

(3)No bye-laws made by the Board shall come into-force until it has been confirmed by the State Government with or without modification.