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 1] [Entire Act]

State of Andhra Pradesh - Section

Section 15 in Andhra Pradesh Rural Development Act, 1996

15. Power to make regulations.

(1)The Board may, from time to time, with the previous approval of the Government, make regulations not inconsistent with this act and the rules made there under for the purposes of giving effect to the provisions of this Act.
(2)In particular and without prejudice to the generality of the foregoing powers, such regulations may provide for transacting business at the meetings of the Board and for such other matters as may be prescribed.