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 1] [Entire Act]

State of Gujarat - Section

Section 6 in The Gujarat Public Moneys (Recovery of Dues) Act, 1979

6. Power of State Government to make rules.

(1)The State Government may by notification in the Official Gazette, and subject to the condition of previous publication, make rules for the purpose of carrying out the provisions of this Act.
(2)In particular and without prejudice to the generality of the foregoing power such rules may be made for all or any of the following matters namely:-
(a)any other purpose to be prescribed under sub-section (vii) of clause (d) of Section 2;
(b)the form of certificate to be sent under sub-section (1) of Section 3;
(c)any other matter which is to be or may be prescribed.
(3)All rules made under this section shall be laid for not less than thirty days before the State Legislature as soon as may be after they are made and shall be subject to rescission by the State Legislature or to such modification as the State Legislature may make during the session in which they are so laid or the session immediately following.
(4)Any rescission or modification so made by the State Legislature shall be published in the Official Gazette, and shall thereupon take effect.