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 1] [Section 13] [Entire Act]

Union of India - Subsection

Section 13(1) in The Special Economic Zones Act, 2005

(1)The Central Government shall,—
(a)in the case of existing Special Economic Zones, within six months from the date of commencement of this Act;
(b)in case of other Special Economic Zones established after the commencement of this Act, within six months from the date of establishment of such Special Economic Zone,
by notification, constitute a Committee for every Special Economic Zone, to be called the Approval Committee to exercise the powers and perform the functions specified in section 14.