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 Sikkim - Section

Section 39 in Sikkim Interpretation and General Clauses Act, 1977

39. Provisions applicable to making of rules etc. after previous Publication.

- Where, by any Sikkim law, a power to make rules, regulations or bylaws, is expressed to be given subject to the condition of the rules, regulations, by-laws, being made after previous publication, then:, unless such law otherwise provides, the following provisions shall apply, namely:
(1)the authority having power to make the rules, regulations or bylaws shall, before making them, publish a draft of the proposed rules, regulations or by-laws for the information of persons likely to be affected thereby;
(2)the publication shall be made in such manner as that authority deems to be sufficient, or if the condition with respect to previous publication so requires, in such manner as the Government prescribes;
(3)there shall be published with the draft a notice specifying a date on or after which the draft will be taken into consideration;
(4)the authority having power to make the rules, regulations or bylaw and, where the rules, regulations or by-laws are to be made with the sanction, approval or concurrence of another authority, that authority also, shall consider any objection or suggestion which may be received by the authority having power to make the rules, regulations, or by-laws from any person with respect to the draft before the date so specified;
(5)the publication in the Official Gazette of a rule, regulation, bylaw purporting to have been made in exercise of a power to make rules, regulations or by-laws after previous publication shall be conclusive proof that the rules, regulations or by-law have been duly made.