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 Chattisgarh - Section

Section 23 in Chhattisgarh Regulation, Prohibition, Sale and Use of Acid Act, 2013

23. Power to delegate.

- The State Government may, by notification in the Official Gazette, direct that any power or duty which by this Act or by any rule made thereunder is conferred or imposed on the State Government, except the power to make rules, shall in such circumstances and subject to such conditions, if any, as may be specified in the notifications, be exercised or performed also by any officer or authority sub-ordinate to the State Government.