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 Tamilnadu - Section

Section 71 in Tamil Nadu Dr. Ambedkar Law University Act, 1996

71. Power to remove difficulties.

(1)If any difficulty arises as to the first constitution or re-constitution of any authority of the University after the date of commencement of this Act or otherwise in giving effect to the provisions of this Act, the Government may, by notification, make such provisions not inconsistent with the provisions of this Act as may appear to them to be necessary or expedient for removing the difficulty :Provided that no such notification shall be issued after the expiry of five years from the date of establishment of the University under section 3.
(2)Every notification issued under sub-section (1) or under any other provisions of this Act shall, as soon as possible, after it is issued, be placed on the table of the Legislative Assembly and if, before the expiry of the session in which it is so placed or the next session, the Assembly makes any modification in any such notification or the Assembly decides that the notification 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 any thing previously done under that notification.