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 Rajasthan - Section

Section 91 in Jodhpur Development Authority Act, 2009

91. Power to make rules.

(1)The State Government may from time to time make rules for the purpose of carrying out generally the provisions of this Act and regulating any particular matter thereunder which requires to be prescribed or in respect of which rules are required to be or may be, made.
(2)All rules made by the State Government under this Act shall be published in the official Gazette.
(3)All rules made under this Act shall be laid, as soon as may be after these are so made, before the House of the State Level Legislature while it is in session for a total period of thirty days which may be comprised in one session or in two successive sessions, and if before the expiry of the session in which they are so laid, or of the session immediately following, the House of the State Legislature makes any modifications in any of such rules, or resolves that any such rule should not be made, such rules, shall thereafter have effect only in such modified form or be or 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 thereunder.