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 10] [Entire Act]

State of Kerala - Subsection

Section 10(2) in Kerala Public Ways (Restriction of Assemblies and Processions) Act, 2011

(2)Every order made under sub-section (1) shall be laid, as soon as may be after it is issued, before the Legislative Assembly.