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 17A] [Entire Act]

State of Goa - Subsection

Section 17A(2) in The Goa, Daman and Diu Public Gambling Act, 1976

(2)In particular and without prejudice to the generality of the power conferred by sub-section (1), the Government may make rules,-
(a)under section 13D(c), to regulate the gaming authorized under sub-section (1) of section 13A;
(b)under section 13D(f), the form of permission;
(c)under section 13D(g),other powers, duties and functions of the Gaming commissioner;
(d)under section 13E(2), the fees to be paid for transfer of license;
(e)under section 13F(2), the manner of collection of fees;
(f)any other matter which is required to be or may be prescribed.