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 11] [Entire Act]

Union of India - Section

Section 38 in The Payment Of Bonus Act, 1965

38. Power to make rules.—

(1)The Central Government may, subject to the condition of previous publication, by notification in the Official Gazette, make rules to carry out the 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 authority for granting permission under the proviso to sub-clause (iii) of clause (1) of section 2;
(b)the preparation of registers, records and other documents and the form and manner in which such registers, records and documents may be maintained under section 26;
(c)the powers which may be exercised by an inspector under clause (e) of sub-section (2) of section 27;
(d)any other matter which is to be, or may be, prescribed.
(3)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.