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 Maharashtra - Section

Section 30 in The Maharashtra Private Security Guards (Regulation of Employment and Welfare) Act, 1981

30. Schemes and rules to be laid before State Legislature.

- Every Scheme and 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 two 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 Scheme or the rule, or both Houses agree that the Scheme or the rule should not be made and notify such decision in the Official Gazette, the Scheme or the rule, as the case may be, shall thereafter from the date of publication of such notification, have effect only in such modified form or be of no effect, as the case may; 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 Scheme or rule.