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 Telangana - Section

Section 35 in Telangana Pawn Brokers Act, 2002

35. Power to make rules.

(1)The Government may, by notification, 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,-
(a)the authority to whom an appeal shall lie against an order of the licensing authority;
(b)the form and the particulars to be contained in an application for a licence under this Act;
(c)the terms and conditions subject to which a licence may be granted;
(d)the form in which books, accounts and other documents specified in this Act shall be recorded, maintained, kept or used;
(e)the procedure which should be followed and the powers which may be exercised by the authorities exercising functions, holding inquiries and hearing appeals under this Act;
(f)the charges and expenses which the Pawn Broker may demand from the pawner;
(g)any other matter which is required to be or may be prescribed.
(3)Every rule made under this Act, shall immediately after it is made, be laid before the Legislature of the State, if it is in session and if it is not in session, in the session immediately following for a total period of fourteen days, which may be comprised in one session or in two successive sessions, and if, before the expiration of the session in which it is so laid or the session immediately following, the Legislature agrees in making any modification in the rule or in the annulment of the rule, the rule shall, from the date on which the modification or annulment is notified, have effect only in such modified form or shall stand annulled, 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.