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 56 in The Energy Conservation Act, 2001

56. Power of Central Government to make rules. -

(1)The Central Government may, by notification, 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 all or any of the following matters, namely:-
(a)such number of persons to be appointed as Members by the Central Government under clauses (o), (p) and (q) of sub-section (2) of section 4;
(b)the fee and allowances to be paid to the Members under sub-section (5) of section 4;
(c)the salary and allowances payable to the Director-General and other terms and conditions of his service and other terms and conditions of service of the Secretary of the Bureau under sub-section (4) of section 9;
(d)the terms and conditions of service of officers and other employees of the Bureau under sub-section (2) of section 10;
(e)performing such other functions by the Bureau, as may be prescribed, under clause (u) of sub-section (2) of section 13;
(f)the energy consumption norms and standards for designated consumers under clause (g) of section 14;
(g)prescribing the different norms and standards for different designated consumers under the proviso to clause (g) of section 14;
(h)the form and manner and the time within which information with regard to energy consumed and the action taken on the recommendations of the accredited energy auditor be furnished under clause (k) of section 14;
(i)the form and manner in which the status of energy consumption be submitted under clause (l) of section 14;
(j)the minimum qualifications for [energy auditors and energy managers] under clause (m) of section 14;
(k)the form and manner for preparation of scheme and its implementation under clause (o) of section 14;
(l)the energy conservation and sustainable building codes under clause (p) of section 14;
(la)[ prescribing the procedure for issuing the energy savings certificate under subsection (1) of section 14A; [ Inserted by Energy Conservation (Amendment) Act, 2010 (NO. 28 OF 2010)]
(laa)the value of per metric ton of oil equivalent of energy consumed under section 14B;]
(m)the matters relating to inspection under sub-section (2) of section 17;
(n)the form in which, and the time at which, the Bureau shall prepare its budget under section 22;
(o)the form in which, and the time at which, the Bureau shall prepare its annual report under section 23;
(p)the form in which the accounts of the Bureau shall be maintained under section 25;
(q)the manner of holding inquiry under sub-section (1) of section 27;
(r)the form and fee for filing appeal under sub-section (2) of section 31;
[* * *] [Omitted '(s) the salary and allowances payable to and other terms and conditions of service of the Chairperson of the Appellate Tribunal and Members of the Appellate Tribunal under section 35;' by Energy Conservation (Amendment) Act, 2010 (NO. 28 OF 2010).][* * *] [Omitted '(t) the salary and allowances and other conditions of service of the Officers and other employees of the Appellate Tribunal under sub-section (3) of section 39;' by Energy Conservation (Amendment) Act, 2010 (NO. 28 OF 2010).][* * *] [Omitted '(u) the additional matters in respect of which the Appellate Tribunal may exercise the powers of a Civil Court under clause (i) of sub-section (2) of section 40;' by Energy Conservation (Amendment) Act, 2010 (NO. 28 OF 2010).]
(v)any other matter which is to be, or may be, prescribed, or in respect of which provision is to be made, or may be made, by rules.