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 Tamilnadu - Section

Section 20 in Tamil Nadu Requisitioning of Motor Vehicles Act, 1970

20. Power to make rules.

(1)The Government may 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 provide for all or any of the following matters, namely:-
(a)The procedure to be followed by the competent authority in making enquiries under section 3 or section 6;
(b)the procedure to be followed in arbitration proceedings and appeals under this Act;
(c)the principles to be followed in apportioning the cost of proceedings before the arbitrator and on appeal under this Act;
(d)the manner of service of notices and orders;
(e)any other matter which has to be, or may be, prescribed.
(3)All rules made under this Act shall be published in the Tamil Nadu Government Gazette, and unless they are expressed to come into force on a particular day, shall come into force on the day on which they are so published.
(4)Every rule made under this Act shall, as soon as possible after it is made, be placed on the table of both Houses of the Legislature, and if, before the expiry of the session in which it is so placed or the next session, both Houses in making any modification in any such rule or both Houses agree that the rule should not be made, the rule shall thereafter 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.