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 Goa - Section

Section 11 in The Goa Salaries and Allowances of Ministers Act, 1964

11. [ Power to make rule. [Inserted by the Amendment Act 10 of 1970.]

(1)The Government may, by notification in the Official Gazette, make rules for carrying out the purposes of this Act.
(2)All rules made under this section shall be laid for not less than fourteen days before the Legislative Assembly as soon as possible after they are made, and shall be subject to such modifications as the Legislative Assembly may make during the session in which they are so laid, or during the session immediately following:Provided that any such modification shall be without prejudice to the validity of any thing previously done or omitted to be done under such rules.]