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 Punjab - Section

Section 35 in The Punjab Backward Classes Land Development and Finance Corporation Act, 1976

35. Power to make rules.

(1)The State Government may, by notification, make rules to carry out all or any of 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 terms and conditions of appointment of directors and the fee and allowances payable to them;
(b)the form in which certificate shall be issued by the Executive Director, the period within which an appeal shall be filed and the procedure that shall be observed in determining the amount and in appeal under section 24;
(c)the form and manner in which the accounts shall be maintained, and the balance sheet and profit and loss account shall be prepared.
(3)Every rule made under this section shall be laid as soon as may be after it is made before the House of the State legislature while it is in session for a total period of ten days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session in which it is so laid or the successive session aforesaid the House agrees in making any modification in the rule or the House agrees 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.[Vide Punjab Act No. 20 of 1981.]