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 44 in Works of Defence Act, 1903

44. Power to make rules.

(1)[The Central Government may, by notification in the Official Gazette, make rules] [Substituted by Act 50 of 1974, section 4, for certain words.] for the guidance of officers in all matters connected with the enforcement of this Act.
(2)The power to make rules under sub-section (1) shall be subject to the condition of the rules being made after previous publication.
(3)[ Every rule made under this section 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 both Houses agree that the rule should not be made, the rule 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.] [Substituted by section 4, of Act 50 of 1974, for sub-section (3).]