Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(1)] [Section 3] [Entire Act] Union of India - Subsection Section 3(1)(b) in The Warehousing Development and Regulatory Authority (Negotiable Warehouse Receipts) Regulations, 2011 (b)"Authority" means the Warehousing Development and Regulatory Authority constituted under sub-section (1) of section 24 of the Act.