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] [Entire Act]

State of Jammu-Kashmir - Section

Section 70 in The Jammu And Kashmir Juvenile Justice (Care And Protection Of Children) Act, 2013

70. Power to remove difficulties

(1)If any difficulty arises in giving effect to the provisions of the Act, the Government may by order, not inconsistent with the provisions of the Act, remove the difficulty:Provided, that no such order shall be made after the expiry of the period of two years from the commencement of the Act.
(2)Any order made under sub-section (1) shall be laid, as soon as may be after it is made, before each House of the State Legislature.