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 19] [Entire Act]

State of Uttarakhand - Subsection

Section 19(4) in Uttarakhand Disaster Mitigation, Management and Prevention Act, 2005

(4)The District Magistrate may issue such directions to any person or Government agency and take such other steps, as may be necessary to curtain the escalation of the disaster or to alleviate, contain or minimize the effects of disaster.