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 9] [Entire Act]

Union of India - Subsection

Section 9(3) in The Tea Act, 1953

(3)The Chairman, [Deputy Chairman, Secretary and other employees] [ Substituted by Act 32 of 1977, Section 2, for " Secretary and other employees" (w.e.f. 12.8.1977).] of the Board shall not undertake any work unconnected with their duties under this Act except with the permission of the Central Government.