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 1] [Entire Act]

Union of India - Subsection

Section 1(2) in The Warehousing Corporations (Supplementary) Act, 1965

(2)It shall apply to the State specified in the Schedule:Provided that the Central Government may, by notification in the Official Gazette, add the name of any other State to the Schedule in respect whereof resolutions have been passed by the Legislatures of those States adopting this Act under clause (1) of article 252 of the Constitution in respect of the storage of commodities other than those covered by the Warehousing Corporations Act, 1962 (58 of 1962), and on the issue of any such notification the States so added shall be deem to be States specified in the Schedule within the meaning of this sub-section.