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 Gujarat - Section

Section 22 in The Gujarat Agricultural Pests and Diseases Act, 1980

22. Power to make rules.

(1)The State Government may, by notification in the Official Gazette, make rules for carrying out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing powers, such rules may be made to provide for all or any of the following matters, namely:-
(i)the form and manner in which, and the time within which, notice under section 5 shall be given;
(ii)the manner of making an inquiry under sub-section (1) of section 11:
(iii)payment to which persons referred to in sub-section (3) of section 13 shall be entitled;
(iv)the authority to which an appeal against an order passed by the Collector shall be made under sub-section (1) of section 15;
(v)any other matter which is to be or may be prescribed, by rules under this Act.
(3)The power to make rules conferred by this section shall be subject to the condition of the rules being made after previous publication.
(4)All rules made under this section shall be laid for not less than thirty days before the State Legislature as soon as possible after they are made and shall be subject to rescission by the State Legislature, or to such modification as the State Legislature may make, during the session in which they are so laid or the session immediately following.
(5)Any rescission or modification so made by the State Legislature shall be published in the Official Gazette and shall thereupon take effect.