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] [Entire Act]

Union of India - Section

Section 10 in The Acquired Territories (Merger) Act, 1960

10. Power to name authorities for exercising statutory functions.-

The State Government concerned, as respects the acquired territories included in that State may, by notification in the Official Gazette, specify the authority, officer or person who, on or after the appointed day, shall be competent to exercise such functions, exercisable under any law in force on that day in those territories as may be mentioned in that notification and such law shall have effect accordingly.