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 11] [Section 23] [Entire Act]

Union of India - Subsection

Section 23(2) in The Prevention Of Food Adulteration Act, 1954

(2)[ Every rule made by the Central Government 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 of thirty days ] [Substituted by Act 49 of 1964, Section 13, for sub-Section (2) (w.e.f. 1-3-1965). ][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] [ Substituted by Act 34 of 1976, Section 21, for certain words (w.e.f. 1-4-1976).], [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 only in such modified form or be of no effect, 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.] [Substituted by Act 49 of 1964, Section 13, for sub-Section (2) (w.e.f. 1-3-1965). ]