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 10] [Entire Act]

NCT Delhi - Section

Section 102 in The Delhi Metro Railway (Operation And Maintenance) Act, 2002

102. Rules and regulations to be laid before Parliament.

- Every rule made by the Central Government and every regulation made by a Government metro railway administration under this Act shall be laid, as soon as may be after it is made, before each House f Parliament, while it is in session, for a total period of 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 the 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 c se may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule or regulation. 1