Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 2 docs
19-03-2008 vs Writ Appeal No.1789 Of 2004
N. Ravindra Murthy S/O. Sri N. Rama ... vs Shri Veerabhadra Swamy Temple And ... on 19 March, 2008

Loading...
[Complete Act]
Central Government Act
Section 38 in The National Service Act, 1972
38. Rules and regulation to be laid before parliament. Every rule and every regulation made by the Central Government under this Act 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 to the rule or regulation or both Houses agree that the rule or regulation should not be made, the rule or regulation 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 or regulation.