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 11 in The Cine-Workers Welfare Fund Act, 1981

11. Power to make rules .-(1) The Central Government may, by notification in the Official Gazette, make rules for carrying out the provisions of this Act.

(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for-
(a)the manner in which the Fund may be applied for the measures and facilities specified in sub-section (1) of section 4;
(b)the conditions governing the grant of any loan under clause (b) of sub-section (1) of section 4;
(c)the composition of the Advisory Committees and the Central Advisory Committee constituted under sections 5 and 6 respectively, the manner in which the members thereof shall be chosen, the term of office of such members, the allowances, if any, payable to them, and the manner in which the Advisory Committees and the Central Advisory Committee shall conduct their business;
(d)the recruitment, conditions of service and the duties of all persons appointed under section 8;
(e)the powers that may be exercised by a Welfare Commissioner, a Welfare Administrator and an Inspector appointed under section 8;
(f)the furnishing to the Central Government by a producer of such statistical and other information as may be required to be furnished under section 10;
(g)the form in which and the period within which the statistical and other informations are to be furnished under clause (1);
(h)any other matter which has to be, or may be, prescribed by rules under this Act.
(3)In making any rule under clause (f) or clause (g) of sub-section (2), the Central Government may direct that a breach thereof shall be punishable with fine which may extend to two thousand rupees.
(4)Every rule made under this section 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 in the rule or both Houses agree that the rule should not be made, the rule 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.