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 29] [Entire Act]

State of Odisha - Section

Section 89 in The Bihar and Orissa Excise Act, 1915

89. Power of State Government to make rules.

(1)The [State Government] [Substituted by A.L.O. 1950, for 'Provincial Government'.] may make [rules] [For rules See L.S.R. and O. Volume I, Part VII.] to carry out the objects; of this Act or any other law for the time being in force relating to the excise-revenue.
(2)In particular, and without prejudice to the generality of the foregoing provisions, the [State Government] [Substituted by A.L.O. 1950, for 'Provincial Government'.] may make rules -
(a)for prescribing the powers and duties of officers of the Excise Department;
(b)for regulating the delegation of any powers by the Board, the Commissioner of a Division, the Excise Commissioner or Collectors under Section 7, Clause (8);
(c)for declaring in what cases or classes of cases and to what authorities appeal shall lie from orders; whether original or appellate passed under this Act or under any rule made hereunder, and for prescribing the time and manner for presenting and the procedure for dealing with, such appeals;
(d)for regulating the import, export or transport of any [intoxicant] [Substituted by A.L.O. 1937, for 'excisable article'.];
(e)for regulating the periods for which licences for the wholesale or retail vend of any [intoxicant] [Substituted by A.L.O. 1937, for 'excisable article'.] may be granted, and the number of such licence which may be granted for any local area;
(f)for prohibiting the grant of licences for the retail sale of any [intoxicant] [Substituted by A.L.O. 1937, for 'excisable article'.] at any place or within any focal area described in the rules or for defining the places in the vicinity of which shops for the retail [intoxicant] [Substituted by A.L.O. 1937, for 'excisable article'.] shall not ordinarily be licensed;
(g)for prohibiting the grant to specified classes of persons of licences for the retail sale of any [intoxicant] [Substituted by A.L.O. 1937, for 'excisable article'.];
(h)for declaring, either generally, or in respect of areas described in the rules, the persons or classes of persons to whom any [intoxicant] [Substituted by A.L.O. 1937, for 'excisable article'.] may or may not be sold;
(i)
(I)for regulating the procedure to be followed and prescribing the matters to be a ascertained before any licence for the wholesale or retail vend or any [intoxicant] [Substituted by A.L.O. 1937, for 'excisable article'.] is granted for any locality; .
(ll)[ for regulating the time, place and manner of payment of the sum payable under Section 29] [Inserted by Act 10 of 1971.];
(j)for restricting the exercise of any of the powers conferred by Clause (a) of Sub-section (1) of Section 68 and by Sections 69 and 70.;
(k)for declaring the Excise Officer to whom, and the manner in which information or aid should be given under Section 75;
(l)for the grant of expenses to witnesses;
(m)for the grant of compensation for loss of time to persons released by any Excise Officer under this Act on the ground that they have been improperly arrested, and to persons charged before a Magistrate with offences punishable under this Act and subsequently acquitted; and
(n)for prescribing restriction or modifications in the applications to Excise Officer of the provisions of the Code of Criminal Procedure, V of 1898, relating to powers of Police Officers which are referred ^o in Section 78, Sub-section (1) of this Act.
(3)The powers conferred by this Section for making rules are subject to the condition that the rules be made after [previous] [As to procedure for previous publication. See Section 26 of Bihar and Orissa General Clauses Act, 1 of 1937.] publication;Provided that any such rules may be made without previous publication if the [State Government] [Substituted by A.L.O. 1950, for 'Provincial Government'.] considers that they should be brought into force at once.