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 20(3)] [Section 20] [Entire Act]

State of Odisha - Subsection

Section 20(3)(ii) in The Orissa Ayurvedic Medicine Act, 1960

(ii)All bye-laws shall be published in the official Gazette, and shall not take effect until they have been approved and confirmed by the Government.