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 62 in THE ATRIA UNIVERSITY ACT, 2020

62. Power to make rules by the State Government.- (1) The State

Government may make rules by notification, to carry out the purposes of this Act.
(2)Every rule made under this Act shall be laid as soon, as may be after it ismade before each House of the State Legislature while it is in session for a total periodof thirty days, which may be comprised in one session or in two or more successivesessions, and if, before the expiry of the session immediately following the session orthe successive sessions aforesaid, both Houses agree in making any modification inthe rule or both Houses agree that the rule should not be made, the rule shallthereafter 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 tothe validity of anything previously done under that rule.