Section 13(2) in The Prize Chits and Money Circulation Schemes (Banning) Act, 1978
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for—(a)the office of the Reserve Bank to whom full information regarding any prize chit or money circulation scheme may be furnished under the first proviso to sub-section (1) of section 12, and the form in which and the period within which such information may be furnished;(b)the particulars relating to the winding up plan of the business relating to prize chits or money circulation schemes.