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 Telangana - Section

Section 20 in Telangana Exhibition of Films On Television Screen Through Video Cassette Recorders (Regulation) Act, 1993

20. Power to make rules.

(1)The Government may, by notification, make rules for carrying out all or any of the purposes of this Act.
(2)Without prejudice to the generality of the foregoing power such rules may provide for,-
(a)the terms, conditions and restrictions, if any, subject to which licences and permissions may be granted under this Act, the fees for such licences and permissions, and the apportionment of such fee, between the Government and the local authority concerned;
(b)the regulation of cinematograph exhibitions for securing the public safety.
(3)Every rule made under this Act, shall immediately after it is made, be laid before the Legislature of the State if it is in session, and if it is not in session, in the session immediately following for a total period of fourteen days which may be comprised in one session or in two successive sessions and if, before the expiration of the session in which it is so laid or the session immediately following the Legislature agrees in making any modification in the rule or in the annulment of the rule, the rule shall, from the date on which the modification or annulment is notified, have effect only in such modified form or shall stand annulled, 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.