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 21 in Azamabad Industrial Area (Termination and Regulation of Leases) Act, 1992

21. 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)In particular and without prejudice to the generality of the foregoing power, such rules may provide for,-
(a)guidelines and procedure to be followed where a lessee intends to surrender his lease-hold rights;
(b)guidelines to the Competent Authority for allotment of resumed plots or portions thereof;
(c)specifying the Authority Competent to enter into fresh lease and the procedure thereof;
(d)manner of demolition of unauthorised constructions on the demised plot and specifying authorities and procedure therefor;
(e)[ revision of rent, premium, quit rent from time to time and the collection thereof or any other amount due from any person in respect of the demised plot.] [Substituted by Act No.1 of 2000.]
(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.