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 Haryana - Section

Section 21 in Haryana School Teachers Selection Board Act, 2011

21. Power to remove difficulties.

(1)If any difficulty arises in giving effect to the provisions of this Power to remove Act, the Government may, by order published in the Official Gazette, make such provisions or give such directions, not inconsistent with the provisions of this Act, as appear to it to be necessary or expedient for removing the difficulty.
(2)Every order made under sub-section (1) shall be laid before the State Legislature.
(3)No order under sub-section (1) shall be called in question in any Court on the ground that no difficulty, as is referred to in sub-section (1), existed or was required to be removed.