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 12] [Entire Act]

Union of India - Section

Section 27 in The Coal Bearing Areas (Acquisition And development) Act, 1957

27. Power to make Rules.

(1)The Central Government may, by notification In the Official Gazette, make [rules] [ For Coal Bearing Areas (Acquisition and Development) Rules, 1957, see Gazette of India, 1957, Pt. II, Section 3. p. 1879.] for carrying out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the procedure to be followed in making any inquiry under this Act ;
(b)the procedure to be followed by the Tribunal in proceedings under section 14 ;
(c)the form and manner in which appeals to the Central Government may be made under this Act; and
(d)any other matter which has to be, or may be, prescribed.
(3)[ Every rule made by the Central Governement under this Act shall 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 aforeside, both House 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 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.] [Substituted by the Delegation Legislation Provisions (Amendment) Act, 2004 (4 of 2005), Sch. Sr. No. 46.]