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 21] [Entire Act]

State of Uttar Pradesh - Subsection

Section 21(3) in U.P. State Commission for Backward Classes Act, 1996

(3)The provisions of sub-section (1) of Section 23-A of the Uttar Pradesh General Clauses Act, 1904 (U.P. Act No. I of 1904) shall apply to the order made under sub-section (1) as they apply in respect of rules, made by the State Government under any Uttar Pradesh Act.