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 7] [Entire Act]

State of Rajasthan - Section

Section 24 in Rajasthan General Clauses Act, 1955

24. Making of rules, etc. and issuing or orders between passing and commencement of enactments.

— Where, by any Rajasthan law which is not to come into operation immediately on the passing thereof, a power is conferred to make rules, regulation or bye- laws or to issue orders with respect to the application of such law or with respect to the establishment of any court or office or the appointment of any judge or officer there under or with respect to the person by whom or the times when or the place where or the manner in which or the fees for which anything is to be done under such law, then that power may be exercised at any time after the passing of such law, but rules, regulation, bye-laws or orders so made or issued shall not take effect till the commencement of such law.