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 Assam - Section

Section 70 in Sonowal Kachari Autonomous Council Act, 2005

70. Special provision for Council Areas.

- The Government shall consult and give due regard to the views of the General Council before any law is made and implemented in the Council Area on the following subjects, namely -
(i)the religions and social practice of the Sonowal Kachari Community;
(ii)the customary laws and procedures of the Sonowal Kachari Community ;
(iii)ownership and transfer of land within the Council Area.