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 46(2)] [Section 46] [Entire Act]

State of Uttarakhand - Subsection

Section 46(2)(a) in Uttarakhand Special Area (Planned Development and Promotion of Tourism) Act, 2013

(a)all properties, funds and dues which are vested in or realizable by the Authority, shall vest, in, or be realizable by, the State Government;