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 Gujarat - Section

Section 31R in Gujarat Agricultural Produce Markets (Amendment) Act, 2007

31R. Power to remove difficulty.- (1) If any difficulty arises in giving effect to the provisions of this Chapter, the State Government may, by order published in the Official Gazette, make such provisions not inconsistent with the provisions of this chapter, as appears to it to be necessary or expedient for removing the difficulty:

Provided that no such order shall be made under this section after the expiry of two years from the date of commencement of this chapter.
(2)Every order made under this section shall, as soon as may be after it is made, be laid before the State Legislature.