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 1] [Entire Act]

Union of India - Section

Section 10 in The Salary and Allowances Of Leaders of Opposition in Parliament Act, 1977

10. Power to make rule.

(1)The Central Government may, by notification in the Official Gazette, make rules for carrying out the purposes of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely :-
(a)the rates at which rent shall be payable by the family of a deceased Leader of the Opposition to the use of the furnished residence occupied by him under clause (b) of sub-section (2) of section 4 ;
(b)the travelling and daily allowances admissible to a Leader of the Opposition under section 5;
(c)the medical treatment admissible to a Leader of the Opposition and the members of his family under section 6;
(d)the telephone and secretarial facilities admissible to a Leader of the Opposition and the conditions subject to which he shall be entitled to conveyance allowance under section 8.
(e)[ the advance payable to a Leader of the Opposition under section 8A.] [Inserted by Act 7 of 1991, S.4, (w.e.f. 1-10-1991)]
(3)Every rule made under this section shall be laid, as soon as may 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or annulment shall be without prejudice to the validity of anything previously done under that rule.Section 11 Repealed by Repealing and Amending Act 1988 (19 of 1988)Section 12 Repealed by Repealing and Amending Act 1988 (19 of 1988)