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 Maharashtra - Section

Section 46 in The Maharashtra Slum Areas (Improvement, Clearance and Redevelopment) Act, 1971

46. Power to make rules.

(1)The State Government may, subject to the condition of previous publication, by notification in the Official Gazette, make rules to carry out the purposes of this Act:[Provided that, when the rules are being made for the purposes of Chapter I-C of this Act for the first time, the same may be made without prepublishing the same.] [Proviso added by Maharashtra 1 of 2004, (w.e.f. 23-10-2003).]
(2)Every rule made under this section shall be laid, as soon as may be, after it is made, before each House of the State Legislature while it is in session for a total period of thirty days which may be comprised in one session or in two successive sessions, and if, before the expiry of the session in which it is so laid or the session immediately following, both Houses agree in making any modification in the rule or both Houses agree that the rule should not be made, and notify such decision in the Official Gazette, the rule shall, from the date of publication of such notification, 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 or omitted to be done under that rule.