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 Jammu-Kashmir - Section

Section 31 in The Boilers Act, 1991 (1934 A. D.)

31. Publication of rules.

(1)The power to make rules conferred by section 28 shall be subject to the condition of the rules being made after previous publication.
(2)Rules so made shall be published in the Government Gazette and, on such publication, shall have effect, as if enacted in this Act.