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 37 in The Haryana Kisan Kalyan Pradhikaran Act, 2018

37. Power to remove difficulties.

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