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 221] [Entire Act]

Union of India - Section

Section 159 in The Customs Act, 1962

159. [ Rules, certain notifications and orders to be laid before Parliament. [ Substituted by Act 22 of 1995, Section 68 (w.e.f. 26.5.1995).]

- Every rule or regulation made under this Act, every notification issued under sections 11, 11-B, 11-H, 11-I, 11-K, 11-N, 14, 25, 28-A, 43, 66, 69, 70, 74, 75, 76, 98, 98-A, 101 and 123 and every order made under sub-section (2) of section 25, other than an order relating to goods of strategic, secret, individual or personal nature, shall be laid, as soon as may be after it is made or issued, before each House of 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 notification or order or both Houses agree that the rule or regulation should not be made or notification or order should not be issued or made, the rule or regulation or notification or order 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 or regulation or notification or order.]