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 2] [Entire Act]

State of Karnataka - Section

Section 14 in The Karnataka Appellate Tribunal Act, 1976

14. Power to make rules.-

(1)The State Government may, by notification, make rules to carry out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing powers such rules may be made,-
(a)prescribing the other matters and the conditions subject to which a single member may exercise the powers of the Tribunal ;
(b)***
(c)prescribing the conditions subject to which Benches of the Tribunal may have sittings at places other than its principal seat.
(3)Every rule made under this Act shall be laid as soon as may be after it is made before each House of the State Legislature while it is in session for a total period of thirty days which may be comprised in one session or in two or more successive sessions and if, before the expiry of the session immediately following, the session or successive session aforesaid, both Houses agree in making any modification in the rule or both Houses agree that the rule should not be made, the rule shall thereafter have effect only in such modified form or be of no effect, as the case may be ; so however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under such rule.