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]

Union of India - Section

Section 36 in The National Capital Region Planning Board Act, 1985

36. Power to make rules.

(1)The Central Government may, by notification in the Official Gazette, make rules to carry out the provisions of this Act.
(2)Without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the composition and number of the members of the Board and of the Committee as required by sub-section (3) of section 3 and sub-section (2) of section 4, respectively, to be prescribed;
(b)the terms and conditions of the office of the members as required by sub-section (4) of section 3, to be prescribed;
(c)the form and manner in which notice under sub-section (1) of section 12 and sub-section (2) of section 14 shall be published;
(d)the manner in which notice under sub-section (1) of section 13 shall be published;
(e)the form in which and the time at which the Board shall prepare its budget under section 23 and its annual report under section 24 and the manner in which the accounts of the Board shall be maintained and audited under section 25;
(f)the conditions and restrictions with respect to the exercise of the powers to enter under section 33 and other matters relating thereto; and
(g)any other matter which is to be, or may be prescribed or in respect of which provision is to be, or may be, made by rules.