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 26] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 26(3) in The Constitution of Jammu and Kashmir

(3)Nothing in this section shall-
(a)be deemed to transfer to the [Governor] [Substituted for 'Sadar-i-Riyasat' by the Constitution of Jammu and Kashmir (Sixth Amendment) Act, 1965.] any functions conferred by any existing law on any other authority; or
(b)prevent the State Legislature from conferring by law functions on any authority subordinate to the 1Governor.