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 Karnataka - Section

Section 11 in The Karnataka Land (Restriction On Transfer) Act, 1991

11. Power to make rules.-

(1)The Government, may, by notification in the official Gazette, make rules for carrying out the purposes of this Act.
(2)Without prejudice to the generality of the foregoing provision, such rules may provide for all or any of the following matters namely:-
(a)the particulars of which an application to be made under sub-section (1) of section 5 shall contain;
(b)the authority to which an appeal may be filed, under sub-section (1) of section 6, the form in which such appeal may be filed and the particulars which such appeal shall contain.
(c)any other matter which is required to be or may be, prescribed.
(3)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 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 both Houses agree that the rule should not be made, the rule 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.