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] [Section 191] [Entire Act]

NCT Delhi - Subsection

Section 191(3) in The Delhi Lands Reforms Act, 1954

(3)[ All rules made under this Act shall be laid for not less than thirty days before both Houses of Parliament as soon as possible after they are made and shall be subject to such modifications as Parliament may make during the session in which they are so laid or the session immediately following.] [Inserted by Act 4 of 1959 sec 20 (w.e.f. 12-3-1959)]