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 Kerala - Section

Section 71 in Kerala Real Estate (Regulation and Development) Act, 2015

71. Power to remove difficulties.

(1)If any difficulty arises in giving effect to the provisions of this Act, the Government may, by order, published in the Official Gazette, make such provisions not inconsistent with the provisions of this Act, as may appear, to be necessary for removing the difficulty:Provided that no order shall be made under this section after the expiry of two years from the date of the commencement of this Act.
(2)Every order made under this section shall be laid, as soon as may be after it is made, before the State Legislature.