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 Maharashtra - Section

Section 12 in The Maharashtra Lifts Act, 1939

12. Power to make rules

(1)The State Government may, from time to time by notification in the Official Gazette, and subject to the condition for previous publication make rules to carry out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing provision, such rules may be made for the following matters, namely :-
(a)specifications for lifts,
(b)the manner in which erection plans of lifts shall be submitted,
(c)the manner in which the lifts may be tested,
(d)the form of application for the erection of a lift or a licence for working the same,
(e)the terms and conditions subject to which and the form in which the licences may be granted for the working of a lift under section 7,
(f)the manner in which and the terms subject to which the lifts shall be worked under section 7,
(fa)the fee payable in respect of an application for a licence for the working of a lift under section 7 and the annual fee payable for inspection of a lift under section 11, which fees may be different for different classes of lifts, and the manner of paying such fees,
(g)the manner in which notice of accidents shall be given and the form of such notice,
(h)the form of notice to be given under section 8,
(i)any other matter which is to be, or may be, prescribed.
(3)Every rule made under this Act shall be laid, as soon as may be after it is made, before each House of the State Legislature while it is in session for a total period of thirty days, which may be comprised in one session or in two successive sessions, and if, before the expiry of the session in which it is so laid or the session immediately following, both Houses agree in making any modification in the rule, or both Houses agree that the rule should not be made, and notify such decision in the Official Gazette, the rule shall from the date of publication of such notification 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 or omitted to be done under that rule.