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 Karnataka - Section

Section 8 in The Karnataka Professional Educational Institutions (Regulation of Admission and Fixation of Fee) (Special Provisions) Act, 2006

8. Power to make rules.

(1)The State Government may, by notification, in the official Gazette, make rules prospectively or retrospectively for carrying out the purposes of this Act.
(2)Every rule made under this Act shall be laid as soon as may be after it is made before each House of the State Legislature while it is in session for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the 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.The above translation of PÀ£ÁðlPÀªÀøwÛ ²PÀët ¸ÀA¸ÉÜUÀ¼À(¥ÀæªÉñÀ¤AiÀÄAvÀæt ªÀÄvÀÄÛ±ÀÄ®Ì ¤UÀ¢) («±EAμAG¥À§AzsÀUÀ¼ÀÄ)C¢ü¤AiÀĪÀÄ, 2006 (2006 gÀPÀ£ÁðlPÀ C¢ü¤AiÀĪÀĸÀASÉå: 13) be published in the Official Gazette under clause (3) of Article 348 of the Constitution of India.