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 Uttar Pradesh - Section

Section 8 in U.P. Aadhaar (Targeted Delivery of Financial and Other Subsidies, Benefits and Services) Act, 2017

8. Power to make rules.

(1)The State Government may, by notification in the Gazette, make rules to carry out the provisions 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)specifying the manner of use of aadhaar number for the purposes of providing or availing of various subsidies, benefits, services and other purposes for which aadhaar number may be used;
(b)any other matter which is required to be, or may be, specified, or in respect of which provision is to be made by rules.
(3)Every rule made under this Act shall be laid, as soon as may be, after it is made, before each house of the State Legislature, 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 in which it is so laid or the session or sessions immediately following, both houses agree in making any modification in any rule or both Houses agree that rule should not be made, and notify their decision to that effect in the Gazette, the rule shall, from the date of publication of such notification, have effect only in such modified form or be of no effect, as the case may be; however, that any such modification or annulment shall be without prejudice to the validity of anything previously done or omitted to be done under that rule.