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 55] [Entire Act]

Union of India - Subsection

Section 55(5) in The National Housing Bank Act, 1987

(5)The Central Government shall cause every [rules, regulation or scheme] [ Substituted by Act 15 of 2000, Section 28, for " regulation or scheme" (w.e.f. 12.6.2000). Earlier it was substituted by Act 47 of 1991, Section 5, for " regulation" (w.e.f. 20.9.1991).] made under this Act to be laid, as soon as may be after it is made, 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 [rules, regulation or scheme] [ Substituted by Act 15 of 2000, Section 28, for " regulation or scheme" (w.e.f. 12.6.2000). Earlier it was substituted by Act 47 of 1991, Section 5, for " regulation" (w.e.f. 20.9.1991).] or both Houses agree that the [rules, regulation or scheme] [ Substituted by Act 15 of 2000, Section 28, for " regulation or scheme" (w.e.f. 12.6.2000). Earlier it was substituted by Act 47 of 1991, Section 5, for " regulation" (w.e.f. 20.9.1991).] should not be made, the [rules, regulation or scheme] [ Substituted by Act 15 of 2000, Section 28, for " regulation or scheme" (w.e.f. 12.6.2000). Earlier it was substituted by Act 47 of 1991, Section 5, for " regulation" (w.e.f. 20.9.1991).] 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 the regulation.