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 12 in Tamil Nadu Cultivating Tenants (Special Provisions) Act, 1968

12. Power to make rules.

(1)The Government may make rules to carry out the purposes of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for-
(a)the procedure to be followed by the competent authority;
(b)the fees to be paid in respect of applications under this Act.
(3)All rules made under this section shall be published in the [Fort St. George Gazette] [Now 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 section shall as soon as possible after it is made, be placed on the table of [the Legislative Assembly] [Substituted for the words 'both Houses of the Legislature' by the Tamil Nadu Adaptation of Laws Order, 1987.], and if, before the expiry of the session in which it is so placed or the next session, the Legislative Assembly agrees in making any modification in any such rule or the Legislative Assembly agrees 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.