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 46(2)] [Section 46] [Entire Act]

State of Haryana - Subsection

Section 46(2)(l) in Punjab State Aid to Industries Act, 1935

(l)the appointment and functions of directors appointed by the [State] [Substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government under section 34 and the prescribing of other methods of control of industries to which State aid has been given;