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] [Section 22] [Entire Act]

State of Telangana - Subsection

Section 22(2) in Telangana State Council of Higher Education Act, 1988

(2)Every rule made under this Act, shall, immediately after it is made, be laid before the [Legislature] [Substituted by G.O.Ms. No.5, Higher Education (UE) Department, dated 02.08.2014.] of the State, if it is in session and if it is not in session in the session immediately following for a total period of fourteen days which may comprise in one session or in two successive sessions, and if, before the expiration of the session in which it is so laid or the session immediately following, the [Legislature] [Substituted by G.O.Ms.No.5, Higher Education (UE) Department, dated 02.08.2014.] agrees in making any modification in the rule or in the annulment of the rule, the rule shall from the date on which the modification, annulment is notified, have effect only in such modified form or shall stand annuled 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.