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]

State of West Bengal - Section

Section 26 in West Bengal Trees (Protection and Conservation in Non-Forest Areas) Act, 2006

26. Power to amend Schedule.

—(1) The State Government may, by notification, amend the Schedule.
(2)Every notification issued under sub-section (1) shall, as soon as may be after it is issued, be laid before the State Legislature.