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] [Entire Act]

State of Bihar - Section

Section 14 in Bihar Delegated Legislation Provisions Act, 2013

14. The Bihar Combined Entrance Competitive Examination Act, 1995 (Bihar Act 15, 1995). - The existing provision under Section 18 of said Act, 1995 shall be numbered as subsection( 1) and thereafter the following sub-section(2) shall be added:-

"(2) Every Rule made by the State Government 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 fourteen 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 the successive sessions 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, as the case may be; so, however, that an such modification or annulment shall be without prejudice to the validity of anything previously done under that rule".