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 Karnataka - Section

Section 18 in Karnataka State Public Records Act, 2010

18. Power to remove difficulty.

(1)If any difficulty arises in giving effect to the provisions of this Act, the State Government may, by order published in the official Gazette, make such provisions, not inconsistent with the provisions of this Act, as appear to it to be necessary or expedient for removing the difficulty:Provided that, no such order shall be made after the expiry of a period of two years from the date of commencement of this Act.
(2)Every order made under sub-section (1) shall be laid, as soon as may be, after it is made, before each House of the State Legislature.The above translation of PÀ£ÁðlPÀgÁdå ¸ÁªÀðd¤PÀzÁR¯ÉUÀ¼À C¢s¤AiÀĪÀÄ, 2010 (2011 gÀPÀ£ÁðlPÀ C¢s¤AiÀĪÀĸÀASÉå: 9) be published in the official Gazette under clause (3) of Article 348 of the Constitution of India.