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] [Section 9] [Entire Act]

State of Tamilnadu - Subsection

Section 9(3) in The Tamil Nadu Board of Revenue Abolition Act, 1980

(3)Every rule made under this Act shall as soon as possible after it is made, be placed on the table of [the Legislative Assembly] [Substituted for the words 'both the Houses of the Legislature' by the Tamil Nadu Adaptation of Lows Order, 1987.], and if, before the expiry of the session in which it is so placed or the next session, [the Legislative Assembly agree] [Substituted for the words 'both the Houses agree' by the Tamil Nadu Adaptation of Lows Order, 1987.] in making any modification in any such rule or [the Legislative Assembly agree] [Substituted for the words 'both the Houses agree' by the Tamil Nadu Adaptation of Lows Order, 1987.] 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.