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 3] [Entire Act]

State of Gujarat - Subsection

Section 3(3) in Gujarat Aerial Ropeways Act, 1955

(3)The State Government may, by general or special order,-
(a)define the duties of, and regulate the procedure of, the Advisory Board;
(b)determine the tenure of office of the members of the Board; and
(c)give directions as to the payment of fees to, and the travelling expenses incurred by, any member of such Board in the performance of his duty.