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 Rajasthan - Section

Section 51 in Haridev Joshi University of Journalism and Mass Communication, Jaipur Act, 2012

51. Removal of difficulties.

(1)The State Government may, for the purpose of removing any difficulties, in the area and in matters covered by this Act, by order published in the Official Gazette, -
(a)direct that this Act shall during such period as may be specified in the order take effect subject to such adaptations whether by way of modification, addition or omission consistent with this Act, as it may deem fit to be necessary or expedient, or
(b)give such directions as appear to it to be necessary for the removal of such difficulties that may arise in giving effect to the provisions of this Act, or
(c)make such other temporary provisions for the purpose of removing any such difficulties as it may deem fit to be necessary or expedient:
Provided that no such order shall be made after twelve months from the date of the commencement of this Act.
(2)All orders made under sub-section (1) shall be laid before the House of the State Legislature for fourteen days which may be comprised in one session or in two successive sessions and if before the expiry of the session in which they are so laid or of the session immediately following, the House of the State Legislature makes any modification in any of such orders or resolves that any such order should not be made, such order 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 thereunder.
(3)If any question arises regarding the interpretation of any provisions of this Act or any Statutes or Ordinances or Regulations made under this Act, or as to whether any person has been duly appointed as or is entitled to be a member of any authority or other body of the University, the matter may be referred to the Chancellor and shall be so referred if the Vice- Chancellor and any ten members of the Board so require. The Chancellor shall, after taking such advice from the State Government as he or she deems necessary, decide the question and his or her decision shall be final.