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] [Section 75A] [Entire Act]

Union of India - Subsection

Section 75A(4) in The Representation Of The People (Third Amendment) Act, 2002

(4)The rules made by the Chairman of the Council of States or the Speaker of the House of the People, under sub- section (3) shall be laid, as soon as may be after they are made, before the Council of States or the House of the People, as the case may b, for a total period of thirty days which may be comprised in one session or in two or more successive sessions and shall take effect upon the expiry of the said period of thirty days unless they are sooner approved with or without modifications or disap roved by the Council of States or the House of the People and where they are so approved, they shall take effect on such approval in the form in which they were laid or in such modified form, as the case may be, and where they are so disapproved, they sh ll be of no effect.