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 8 in The Karnataka Supply Of Forest Produce By Government (Revision Of Agreements) Act, 1987

8. Power to make rules.

(1)The State Government may, subject to the condition of previous publication and by notification, make rules for carrying out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing provisions such rules may be made for all or any of the following matters, namely:-
(a)for giving notice of the amendment proposed to be made in agreement or of any revision of price proposed to be made under section 3 and for affording the purchaser an opportunity of showing cause against the proposal.
(b)the principles on which, the manner in which and the authority by which, the market value shall be determined for the purposes of section 4.
(3)Every rule made under this Act shall be laid as soon as may be after it is made before each House of the State Legislature, while it is in session, for a total period of thirty days, which may be comprised in one session or in two or more successive sessions, and if before the expiry of the session in which it is so laid or the sessions immediately following both Houses agree in making any modification in the rule or both Houses agree that the rule should not be made, the rule thereafter shall 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 to the validity of anything previously done under that rule.