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 90] [Entire Act]

State of Manipur - Subsection

Section 90(3) in Manipur Value Added Tax Act, 2004

(3)Every rule made under this section shall be laid as soon as may be after it is made before the House of the State Legislature while it is in the session for a total period of thirty days which may be comprised in one session or in two successive sessions, and if, before the expiry of the session in which, it is so laid or the session immediately following, the House agrees in making any modification in the rule or the House agrees that the rule should not be made, such rule shall, thereafter, have effect only in such modified form or be of no effect, as the case may be, however, any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule.