Section 129(2) in The States Reorganisation Act, 1956
(2)[ Every rule made under this section shall he 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 snaking 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 he 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.] [Substituted by Delegation Legislation Provisions (Amendment) Act (4 of 1986), S.9 Sch. (15-5-86) ]