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 Rajasthan - Section

Section 7 in The Rajasthan Government Electrical Undertakings (Dues Recovery) Act, 1960

7. Power to make rules.

(1)The State Government may, by notification in the official Gazette, make rules for carrying out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the form of the bill for various dues payable by a debtor to a Government electrical undertaking;
(b)the amount or scale of penalty payable on non-payment of such dues by the due date;
(c)the form and costs of notice of demand, the mode of the service thereof and the costs of recovery;
(d)the form of the certificate under sub-section (2) of section 6; and
(e)any other matter which has to be or may be prescribed.
(3)All rules finally made under this Act shall be laid, as soon as may be after they are so made, before the House of the State Legislature. while it is in session, for a period of not less than fourteen days which may be comprised in one session or in two successive sessions and if, before the expiry of the session in which they are so laid or of the session immediately following, the House of the State Legislature makes any modification in any of such rules or resolves that any such rule should not be made, such rules 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 thereunder.