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 Uttar Pradesh - Section

Section 15 in U.P. Prayagraj Mela Authority, Allahabad, Act, 2017

15. How to make bye-laws.

(1)The bye-laws of the Authority shall be made in the following manner,-
(i)Preparation of the bye-laws draft. - The secretary shall prepare and put up the proposed draft before authority with the consent of the Chairperson. The Authority may sanction with or without amendment of the draft of the bye-laws;
(ii)Hearing by authority of objection or suggestion to proposed draft bye-laws. - No bye-law shall be made by the Authority unless,
(a)A notice of intention of the Authority to take such bye-laws into consideration on or after a date to be specified in the notice shall be given in two newspapers, before such date;
(b)A certified copy of the bye-laws shall be kept at the office of the secretary' and made available for public inspection free of charge by any person desiring to pursue the same at reasonable point from the date of notice given under sub-clause (a);
(c)Printed Copies of such bye-laws shall be delivered to any person requiring the same on payment of such fee, as may be fixed by the secretary per copy;
(d)All objections and suggestions which may be made in writing by any person with respect thereto before the date of the notice given under clause (a) shall have been considered by the Authority or by officer authorized by Authority for the purpose;
(iii)Bye-laws to be published. - The bye-laws made under clause (ii) shall be published in the Gazette;
(iv)Copies of bye-laws to be kept on sale. - The secretary shall cause bye-laws to be printed and shall cause printed copies thereof to be delivered to any person requiring the same on payment of such fee for each copy, as may be fixed by the secretary;
(v)copies of the bye-laws for the time being in force shall be kept for public inspection in some part of Authority office to which the general public has access and such other places, if any, as secretary thinks fit.
(2)The provisions of sub-section (1) shall mutatis mutandis apply in the modification of bye-laws.