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 3] [Entire Act]

State of Kerala - Section

Section 23 in Kerala Lok Ayukta Act, 1999

23. Power to make rules.

(1)The Government may, by notification, in the Gazette, makes rules for the purpose of carrying into effect the provisions of this Act.
(2)In particular, and without prejudice to the generality of the foregoing provisions, such rules may provide for, -
(a)the authorities to be prescribed under sub-clause (iv) of clause (d) of section 2,
(b)the salary, allowances and pensions payable to, and order conditions of service of, the Lok Ayukta and the Upa-Lok Ayuktas;
(c)the form and the manner in which a complaint may be made;
(d)the powers of a civil court which may be exercised by the Lok Ayukta or an Upa-Lok Ayukta under clause (f) of sub-section (2) of section 11;
(e)the salary, allowances, appointment and other conditions of service of the staff and employees of the Lok Ayukta and the Upa-Lok Ayuktas under sub-section (2) of section 16.
(f)any other matter for which rules have to be or may be made under this Act.
(3)Any rule under this Act may be made, either prospectively or retrospectively, and when a rule is made with retrospective effect, the reasons that necessitated the making of such rule shall be specified in the statement to be placed before the Legislative Assembly.
(4)Every rule made under this Act shall be laid, as soon as may be after it is made, before the Legislative Assembly while it is in session for a total period of fourteen days which may be comprised in, one session or in two successive sessions and if, before the expiry of the session in which it is so laid or the session immediately following, the Legislative Assembly makes any modification in the rule or decides that the rule should not be made, the rules 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.