Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 5 docs
State Of Bihar vs B.L. Agarwalla And Anr. on 16 February, 1966
Kali Pada Chowdhury vs Union Of India on 3 May, 1962
Banwarilal Agarwalla vs State Of Bihar And Ors. on 10 February, 1961
Banwarilal Agarwalla vs The State Of Bihar And Others on 10 February, 1961
Government Of A.P. And Ors. vs Pallava Granite Industries ... on 24 March, 2004

Loading...
User Queries
[Complete Act]
Central Government Act
Section 59 in The Mines Act, 1952
59.
(1) Prior publication of regulation and rules. The power to make regulations and rules conferred by sections 57 and 58 is subject to the condition of the regulations and rules being made after previous publication.
1. Subs. by Act 62 of 1959, s. 32. for" miners" (w. e. f. 16- 1- 1960 ). 2 Ins. by s. 32, ibid. (w. e. f. 16- 1- 1960 ). 3 Subs by Act 42 of 1983, s. 31 (w. e. f. 31- 5- 1984 )
(2) The date to be specified in accordance with clause (3) of section 23 of the General Clauses Act 1897 , (10 of 1897 ) as that after which a draft of regulations or rules proposed to be made will be taken under consideration, shall not be less than three months from the date on which the draft of the proposed regulations or rules is published for general information. 1[
(5) Regulations and rules shall be published in the Official Gazette and, on such publication, shall have effect as if enacted in this Act. No regulation or rule shall be made unless the draft thereof has been referred to the Committee constituted under sub- section (1) of section 12 and unless that Committee has had a reasonable opportunity of reporting as to the expediency of making the same and as to the suitability of its provisions."]
(6) The provisions of sub- sections (1), (2) and (4) shall not apply to the first occasion on which rules referred to in clause (d) or clause (e) of section 58 are made.