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 Andhra Pradesh - Section

Section 30 in Andhra Pradesh Tax on Entry of Motor Vehicles into Local Areas Act, 1996

30. Power to make Rules.

(1)The Government may, by notification, make rules, either prospectively or retrospectively, for carrying out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for the following matters, namely:-
(a)the duties and powers of officers appointed for the purpose of enforcing the provisions of this Act;
(b)all matters expressly required or allowed by this Act, to be prescribed;
(c)generally regulating the procedure to be followed and the forms to be adopted in the proceedings under this Act;
(d)any other matter including levy of fees for which there is no specific provision in this Act, and for which provision is in the opinion of the Government, necessary for giving effect to the purposes of this Act; and
(e)the procedure for any other matter incidental to the disposal of appeal and the value of Court-Fee Stamp, which a memorandum of appeal or revision should bear.
(3)Every rule made under this section shall immediately after it is made, be laid before the Legislative Assembly of the State if it is in session and if it is not in session, in the session immediately following for a total period of fourteen days which may be comprised in one session, or in two successive sessions and if before the expiration of the session in which it is so laid or the session immediately following the Legislative Assembly agrees in making any modification in the rule or in the annulment of the rule, the rule shall from the date on which the modification or annulment is notified have effect only in such modified form or shall stand annulled 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 that rule.