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 3] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3(4) in U.P. Sugarcane (Regulation Supply and Purchase) Act, 1953

(4)The term of the Board shall be two years: provided that the State Government may I it is satisfied that it is necessary so to do dissolve the Board before the expiry of its term.