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 Telangana - Section

Section 15 in Telangana Occupants of Homesteads (Conferment of Ownership) Act, 1976

15. Power to make rules.

(1)The Government may, by notification, make rules for carrying out all or any of the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for or regulate-
(a)all matters expressly required or allowed by this Act to be prescribed;
(b)the fees payable in respect of any application or statement under this Act;
(c)the manner of service of notice and orders under this Act.
(3)Every rule made under this section shall, immediately after it is made, be laid before each House of the State Legislature, if it is in session and if it is not in session in the session immediately following, for a total period of fourteen days, which may be comprised in one session or in two successive sessions, and if, before the expiration of the session in which it is so laid or the session immediately following, both Houses agree in making any modification in the rule or in the annulment of the rule, the rule shall, from the date on which the modification or annulment is notified, have effect only in such modified form or stand annulled, 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.