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 11] [Entire Act]

Union of India - Subsection

Section 11(2) in Environment (Protection) Rules, 1986

(2)The person giving notice may send notice to,-
(a)if the alleged offence has taken place in a Union territory:-
(A)the Central Board; and
(B)the Ministry of Environment and Forests (represented by the Secretary of the Government of India);
(b)if the alleged offence has taken place in a State:-
(A)the State Board; and
(B)the Government of the State (represented by the Secretary to the State Government incharge of environment); and
(C)the Ministry of Environment and Forests (represented by the Secretary to the Government of India);