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 23] [Entire Act]

State of Uttarakhand - Subsection

Section 23(3) in Uttarakhand Disaster Mitigation, Management and Prevention Act, 2005

(3)
(a)During the period an area remains an affected area the Authority shall perform or cause to be preformed in that area functions relating to-
(i)prevention of disaster, or
(ii)mitigation of effects of disaster,
(b)facilitating, coordinating and monitoring emergency relief, and
(c)monitoring and coordinating reconstruction and rehabilitation and, such other functions as are prescribed by or under the Act or as are supplemental, incidental or consequential to the aforesaid functions.