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 1] [Entire Act]

Union of India - Section

Section 13B in Central Silk Board Act, 1948.

13B. Laying of rules, regulations and notifications.-

Every rule, regulation and notification made under this Act shall be laid, as soon as may be after it is made, before each House of Parliament, 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 regulation or notification or both Houses agree that the rule or regulation or notification should not be made, the rule or regulation or notification 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 or regulation or notification][Added by Act 42 of 2006 (w.e.f. 13.9.2006) ]
For the Central Silk Board (Election) Rules, 1949, see Gazette of India, 1949, Pt. I, p. 91 and for the Central Silk Board Rules, 1955, see Gazette of India, 1955, Extraordinary, Pt. II, Section 3, p. 401.