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 5] [Entire Act]

Union of India - Subsection

Section 5(3) in The Offshore Areas Mineral (Development And Regulation) Act, 2002

(3)Notwithstanding anything contained in this Act, the Central Government may—
(a)authorise seaward artillery practice under the Seaward Artillery Practice Act, 1949 (8 of 1949);
(b)provide for, by notification in the Official Gazette, special measures to ensure public safety and interest, the defence of India and civil defence, conduct of the naval operations and exercises, national security and other strategic considerations and the matters connected therewith during war like conditions or otherwise.