Section 107(4) in The Maharashtra Maritime Board Act, 1996
(4)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 in which it is so laid or the session immediately following, both Houses agree in making any modification in the rule or both the Houses agree that the rule should not be made, and notify decision to that effect in the Official Gazette, the rule shall, from the date of publication of such decision in the Official Gazette have effect 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 or omitted to be done under that rule.