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 5] [Entire Act]

Union of India - Section

Section 10 in The Oilfields (Regulation And Development) Act, 1948

10. [ Laying of rules and notifications

.-Every rule made under this Act and every notification issued ][under sub-section (4) and sub-section (5) of section 6-A] [ Substituted by Act 29 of 1998, Section 3, for " under sub-Section (4) of Section 6-A" (w.r.e.f. 3.10.1998).][shall be laid, as soon as may be after it is made or issued, before each House of Parliament, 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 immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the rule or notification or both Houses agree that the rule or notification should not be made or issued, the rule or notification 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 or notification.] [Substituted by Act 20 of 1984, Section 3, for Section 10 (w.e.f. 11.5.1984). ]