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]

Union of India - Section

Section 29 in The Consumer Protection (Amendment) Act, 2002

29. Substitution of new section for section 31.-

For section 31 of the principal Act, the following section shall be substituted, namely:-" 31. Rules and regulations to be laid before each House of Parliament-
(1)Every rule and every regulation made under this Act shall be laid, as soon as may be after it is made, before each House of Parliament, while it is in session, for a total period f 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 the successive sessions aforesaid, both Houses agree in making any modification in t e rule or regulation or both Houses agree that the rule or regulation should not be made, the rule or regulation 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 an ulment shall be without prejudice to the validity of anything previously done under that rule or regulation.
(2)Every rule made by a State Government under this Act shall be laid, as soon as may be after it is made, before the State Legislature.".