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]

Bombay Presidency - Section

Section 14 in The Bombay Cotton Control Act, 1942

14. Rules.

(1)The [State] [This word was substituted for the word 'Provincial' by the Adaptation of Laws Orders, 1950.] Government may make rules not inconsistent with the provisions of this Act for the purpose of carrying into effect the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing provision the [State] [This word was substituted for the word 'Provincial' by the Adaptation of Laws Orders, 1950.] Government may make rules for all or any of the following purpose namely :-
(a)to prescribe the sum of money to be paid by way of composition under section 7;
(b)to prescribe the conditions subject to which cotton seized may be forwarded under section 8;
(c)[ to regulate the disposal of all articles confiscated under this Act.] [Clause (c) was inserted by Maharashtra 47 of 1962, Section 13(1).]
(3)Any such rule may provide that a contravention thereof shall be punishable with fine which may extend to [two hundred and fifty rupees] [These words were substituted for the words 'fifty rupees' by Maharashtra 47 of 1962, Section 13(2).].
(4)Rules made under this section shall be subject to the condition of previous publication in the Official Gazette.[5) All rules made under this section shall be laid before each House of the State Legislature as soon as may be after they are made and shall be subject to such modifications as the State Legislature may make during the session in which they are so laid or the session immediately following and publish in the Official Gazette.] [Sub-section (5) was Inserted by Maharashtra 47 of 1962, Section 13(3).]