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 Gujarat - Section

Section 27 in The Gujarat Agricultural Credit (Provision of Facilities) Act, 1979

27. 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 carrying out the purposes 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)the manner of serving notice on an agriculturist under the proviso to subsection (1) of section 11;
(b)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 modifications 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.