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 14] [Entire Act]

Union of India - Subsection

Section 14(5) in The Air (Prevention And Control Of Pollution) Act, 1981

(5)Subject to such conditions as may be prescribed, a State Board constituted under this Act may, from time to time, appoint any qualified person to be a consultant to the Board and pay him such salary and allowances or fees, as it thinks fit.